Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Aaley Mohd Iqbal And Ors vs State Nct Of Delhi And Anr
2015 Latest Caselaw 7447 Del

Citation : 2015 Latest Caselaw 7447 Del
Judgement Date : 30 September, 2015

Delhi High Court
Aaley Mohd Iqbal And Ors vs State Nct Of Delhi And Anr on 30 September, 2015
Author: Suresh Kait
$~37
*    IN THE HIGH COURT OF DELHI AT NEW DELHI

                             Judgment delivered on:30th September, 2015

+                            CRL.M.C. No.4053/2015

     AALEY MOHD IQBAL AND ORS                     ..... Petitioners
                  Represented by: Mr.Dayan Krishanan, Senior
                                  Advocate with Mr.Akhand
                                  Pratap Singh and Mr.Nakul
                                  Pathania, Advs for petitioner
                                  Nos.1 to 2 with both
                                  petitioners in person.
                                  Mr.Alind Srivastava, Adv for
                                  petitioner Nos.3 & 4 with
                                  both petitioners in person.

                  versus
     STATE NCT OF DELHI AND ANR                ..... Respondents
                  Represented by: Mr.Mukesh Kumar, APP for
                                  the State with SI Mahipal
                                  Singh, PS Darya Ganj, Delhi
                                  in person.
                                  Mr.Mukesh Gupta, Adv for
                                  respondent No.2 with R2 in
                                  person.

CORAM:
HON'BLE MR. JUSTICE SURESH KAIT

SURESH KAIT, J. (Oral)

Crl.M.A.14439/2015 (for exemption) Exemptions allowed, subject to all just exceptions. Accordingly, the application is allowed.

CRL.M.C. No.4053/2015

1. Vide the present petition filed under Section 482 of the Code of

Criminal Procedure, 1973, petitioners seek quashing of FIR No.100/2013 registered at Police Station Darya Ganj, Delhi for the offences punishable under Sections 186/535/506/34 of the IPC and Section 3 (1) (x) of the SC & ST (Prevention of Atrocities) Act as well as the consequential proceedings emanating therefrom against them.

2. Learned senior counsel appearing on behalf of the petitioners submit that the aforesaid case was registered on the complaint of respondent No.2, M.C.Meena. Thereafter, the petitioners and respondent No.2 settled and compromised the matter vide compromise deed dated 15.09.2015, thus respondent No.2 does not want to proceed further against them.

3. Respondent No.2 is personally present in the Court through counsel above named and has been duly identified by the Investigating Officer of the case. Learned counsel for respondent No.2, under instructions submits that the matter has already been compromised with the petitioners vide aforenoted compromise deed. He further submitted that respondent No.2 does not wish to proceed against petitioners and has no objection, if the present petition is allowed.

4. Learned APP appearing on behalf of the State submits that the police charge sheeted the petitioners and matter is pending for framing of charge against them and is at initial stage of trial. However, present case was registered on the complaint of respondent No.2, who is working as Junior Engineer (Building) City Zone, NDMC and on the date of incident i.e. 15.04.2013 he reached in the area along with demolition squad to take the demolition action. The aforesaid persons reached there and not only

created hindrance in the public duty, but also threatened him with dire consequences. All the petitioners abused him and even manhandled in the presence of Executive Engineer, City Zone, NDMC. The petitioners also used derogatory remarks about his caste with threat to face dire consequences. Thus, the petitioners being the public figure not only created hindrance in the public duty of respondent No.2, but also threatened the latter. Petitioner No.1 is the councillor of Turkman Gate; petitioner No.2 is ex-MLA; petitioner No.3 is sitting MLA from Balli Maran area; and petitioner No.4 is councillor from Kucha Pandit. If this Court is inclined to allow this petition, heavy cost may be imposed upon them.

5. Under the circumstances and looking to the decision of the Supreme Court in the case of Gian Singh Vs. State of Punjab and Another (2012) 10 SCC 303, wherein the Apex Court has referred to a number of matters for the proposition that even a non-compoundable offence can also be quashed on the ground of a settlement agreement between the offender and the victim, if the circumstances so warrant; by observing as under:-

"61....... the power of the High Court in quashing a criminal proceeding or FIR or complaint in exercise of its inherent jurisdiction is distinct and different from the power given to a criminal court for compounding the offences Under Section 320 of the Code. Inherent power is of wide plenitude with no statutory limitation but it has to be exercised in accord with the guideline engrafted in such power viz; (i) to secure the ends of justice or (ii) to prevent abuse of the process of any Court. In what cases power to quash the criminal proceeding or complaint or F.I.R may be exercised where the offender and victim

have settled their dispute would depend on the facts and circumstances of each case and no category can be prescribed. However, before exercise of such power, the High Court must have due regard to the nature and gravity of the crime. Heinous and serious offences of mental depravity or offences like murder, rape, dacoity, etc. cannot be fittingly quashed even though the victim or victim's family and the offender have settled the dispute. Such offences are not private in nature and have serious impact on society. Similarly, any compromise between the victim and offender in relation to the offences under special statutes like Prevention of Corruption Act or the offences committed by public servants while working in that capacity etc; cannot provide for any basis for quashing criminal proceedings involving such offences. But the criminal cases having overwhelmingly and pre- dominatingly civil favour stand on different footing for the purposes of quashing, particularly the offences arising from commercial, financial, mercantile, civil, partnership or such like transactions or the offences arising out of matrimony relating to dowry, etc. or the family disputes where the wrong is basically private or personal in nature and the parties have resolved their entire dispute. In this category of cases, High Court may quash criminal proceedings if in its view, because of the compromise between the offender and victim, the possibility of conviction is remote and bleak and continuation of criminal case would put accused to great oppression and prejudice and extreme injustice would be caused to him by not quashing the criminal case despite full and complete settlement and compromise with the victim. In other words, the High Court must consider whether it would be unfair or contrary to the interest of justice to continue with the criminal proceeding or continuation of the criminal proceeding would tantamount to abuse of process of law despite settlement and compromise between the victim and wrongdoer and whether to secure the ends of justice, it is appropriate that criminal case is put to an end and if the answer to the above question(s) is in affirmative, the High Court

shall be well within its jurisdiction to quash the criminal proceeding."

6. The aforesaid view has been affirmed by the Apex Court in the case of Narinder Singh & Ors. Vs. State of Punjab & Anr. 2014 6 SCC 466 wherein held as under:-

29. In view of the aforesaid discussion, we sum up and lay down the following principles by which the High Court would be guided in giving adequate treatment to the settlement between the parties and exercising its power under Section 482 of the Code while accepting the settlement and quashing the proceedings or refusing to accept the settlement with direction to continue with the criminal proceedings:-

29.1 Power conferred under Section 482 of the Code is to be distinguished from the power which lies in the Court to compound the offences under Section 320 of the Code. No doubt, under Section 482 of the Code, the High Court has inherent power to quash the criminal proceedings even in those cases which are not compoundable, where the parties have settled the matter between themselves. However, this power is to be exercised sparingly and with caution.

29.2. When the parties have reached the settlement and on that basis petition for quashing the criminal proceedings is filed, the guiding factor in such cases would be to secure:

(i) ends of justice, or

(ii) to prevent abuse of the process of any court. While exercising the power the High Court is to form an opinion on either of the aforesaid two objectives. 29.3. Such a power is not to be exercised in those prosecutions which involve heinous and serious offences of mental depravity or offences like murder, rape, dacoity, etc. Such offences are not private in nature and have a serious impact on society. Similarly, for the offences alleged to have been committed under special statute like the Prevention of Corruption Act or the offences committed by public servants while working in

that capacity are not to be quashed merely on the basis of compromise between the victim and the offender. 29.4. On the other hand, those criminal cases having overwhelmingly and predominantly civil character, particularly those arising out of commercial transactions or arising out of matrimonial relationship or family disputes should be quashed when the parties have resolved their entire disputes among themselves. 29.5. While exercising its powers, the High Court is to examine as to whether the possibility of conviction is remote and bleak and continuation of criminal cases would put the accused to great oppression and prejudice and extreme injustice would be caused to him by not quashing the criminal cases.

29.6. Offences under Section 307 IPC would fall in the category of heinous and serious offences and therefore are to be generally treated as crime against the society and not against the individual alone. However, the High Court would not rest its decision merely because there is a mention of Section 307 IPC in the FIR or the charge is framed under this provision. It would be open to the High Court to examine as to whether incorporation of Section 307 IPC is there for the sake of it or the prosecution has collected sufficient evidence, which if proved, would lead to proving the charge under Section 307 IPC. For this purpose, it would be open to the High Court to go by the nature of injury sustained, whether such injury is inflicted on the vital/delegate parts of the body, nature of weapons used, etc. Medical report in respect of injuries suffered by the victim can generally be the guiding factor. On the basis of this prima facie analysis, the High Court can examine as to whether there is a strong possibility of conviction or the chances of conviction are remote and bleak. In the former case it can refuse to accept the settlement and quash the criminal proceedings whereas in the latter case it would be permissible for the High Court to accept the plea compounding the offence based on complete settlement between the parties. At this stage, the Court can also be swayed by the fact that the settlement between the parties

is going to result in harmony between them which may improve their future relationship.

29.7. While deciding whether to exercise its power under Section 482 of the Code or not, timings of settlement play a crucial role. Those cases where the settlement is arrived at immediately after the alleged commission of offence and the matter is still under investigation, the High Court may be liberal in accepting the settlement to quash the criminal proceedings/investigation. It is because of the reason that at this stage the investigation is still on and even the charge-sheet has not been filed. Likewise, those cases where the charge is framed but the evidence is yet to start or the evidence is still at infancy stage, the High Court can show benevolence in exercising its powers favourably, but after prima facie assessment of the circumstances/material mentioned above. On the other hand, where the prosecution evidence is almost complete or after the conclusion of the evidence the matter is at the stage of argument, normally the High Court should refrain from exercising its power under Section 482 of the Code, as in such cases the trial court would be in a position to decide the case finally on merits and to come to a conclusion as to whether the offence under Section 307 IPC is committed or not. Similarly, in those cases where the conviction is already recorded by the trial court and the matter is at the appellate stage before the High Court, mere compromise between the parties would not be a ground to accept the same resulting in acquittal of the offender who has already been convicted by the trial court. Here charge is proved under Section 307 IPC and conviction is already recorded of a heinous crime and, therefore, there is no question of sparing a convict found guilty of such a crime."

7. Both the parties who are present in the Court today, approbate the aforesaid settlement and their statements recorded on 15.09.2015 and undertake to remain bound by the same.

8. The offences in this case are non-compoundable and of serious nature, however, if the Court feels that continuation of criminal proceedings will be an exercise in futility and justice in this case demands that the dispute between the parties is put to an end and peace is restored, it can order for quashing of the FIR or criminal proceedings as it is the duty of the Court to prevent continuation of unnecessary judicial process.

9. In view of the law discussed above, considering the settlement arrived at between the parties and the statements of respondent Nos.2 and the learned APP for the State, I am of the considered opinion that this matter deserves to be given a quietus as continuance of proceedings arising out of the FIR in question would be an exercise in futility.

10. Consequently, FIR No.100/2013 registered at Police Station Darya Ganj, Delhi for the offences punishable under Sections 186/535/506/34 of the IPC and Section 3 (1) (x) of the SC & ST (Prevention of Atrocities) Act and all proceedings emanating therefrom, are hereby quashed.

11. Before parting with this order, I find force in the submission of learned APP for State regarding putting the petitioners to some terms. At this stage, petitioners have come forward and submitted that they are ready to contribute a sum of Rs.50,000/- each for some welfare purposes.

12. Accordingly, the petitioners are directed to deposit a sum of Rs.50,000/- each with the 'Prime Minister National Relief Fund' within two weeks from today. Proof thereof shall be furnished to learned Trial Court under intimation to the Investigating Officer/SHO concerned.

13. In view of the above, the present petition is allowed.

Crl.M.A.No.14438/2015 (stay)

Dismissed as infructuous.

SURESH KAIT (JUDGE) SEPTEMBER 30, 2015 M

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter