Tuesday, 28, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sanjay Bhardwaj vs State & Ors.
2016 Latest Caselaw 2545 Del

Citation : 2016 Latest Caselaw 2545 Del
Judgement Date : 1 April, 2016

Delhi High Court
Sanjay Bhardwaj vs State & Ors. on 1 April, 2016
Author: P. S. Teji
*   IN THE HIGH COURT OF DELHI AT NEW DELHI
+   CRL.M.C. 5154/2015 & Crl.M.A. No. 18560/2015
                               Date of Decision : April 1st , 2016
    SANJAY BHARDWAJ                                ... Petitioner
                    Through: Mr.Arjun Singh Bhati, Adv.

                         versus

    STATE & ORS.                                       ... Respondent
                         Through:     Mr.Kamal Kumar Ghei, APP.
                                      Mr.Vishal Sharma, Adv. for R-2.
            CORAM:
            HON'BLE MR. JUSTICE P.S.TEJI

    P.S.TEJI, J.

1. The present petition under Section 482 Cr.P.C. has been filed by the petitioner, namely, Sh. Sanjay Bhardwaj for quashing of FIR No.167/2013 dated 22.06.2013, under Sections 324/34 IPC registered at Police Station Pahar Ganj on the basis of the settlement arrived at between the petitioner and respondent no.2, namely, Sh. Vinay @ Virender.

2. Learned Additional Public Prosecutor for respondent-State submitted that the respondent no.2, present in the Court has been identified to be the complainant/first informant in the FIR in question by his counsel.

3. The factual matrix of the present case is that the FIR in question was lodged by the complainant on the allegation that on 22.06.2013 at about 10:50 pm, the complainant was standing near his brother

Ramesh Kumar's cart, situated near PG Hotel. Montu and Sanjay Bhardwaj came there and asked the complainant to take off his shirt, at which point, Sanjay Bhardwaj held him and Montu hit him with a sharp object as Montu wanted to place his cart at the spot where complainant's brother's cart was situated. The complainant suffered injuries due to which he was taken to the hospital.

The FIR in question was registered against the petitioner and co-accused proforma respondent no. 3-Sh. Montu @ Mohit. During the course of investigation, the accused persons were arrested and charge sheet was filed against them under Section 324 r/w Section 34 IPC. On 26.06.2015, the plea bargaining application was filed by respondent no.3 and during the hearing of the same, the parties stated that they have entered into a compromise. The ld. plea bargaining judge passed a judgment and convicted the respondent no.3 for the offence under Section 324/34 IPC and sentenced him to simple imprisonment till rising of the Court.

4. Respondent No.2 present in the Court submitted that the dispute between the parties has been amicably resolved. As per the settlement, it has been agreed that the parties shall settle the matter without any consideration and that respondent no.2 has forgiven the petitioner and he has apologized for the same. Respondent no. 2 affirmed the contents of the aforesaid settlement and of his affidavit dated 30.11.2015, supporting this petition. In his affidavit, respondent no.2 stated that he shall have no objection if the FIR in question were to be quashed. All the disputes and differences have been resolved through mutual consent. Now no dispute with petitioner survives and so, the

proceedings arising out of the FIR in question be brought to an end. Statement of the respondent no. 2 has been recorded in this regard in which he stated that he has entered into a compromise with the petitioner and has settled all the disputes with him. He further stated that he has no objection if the FIR in question is quashed.

5. In Gian Singh v. State of Punjab (2012) 10 SCC 303 Apex Court has recognized the need of amicable resolution of disputes in cases like the instant one, by observing as under:-

"61. 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 proceedings or continuation of criminal proceedings would tantamount to abuse of process of law despite settlement and compromise between the victim and the 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 the affirmative, the High Court shall be well within its jurisdiction to quash the criminal proceedings."

6. The aforesaid dictum stands reiterated by the Apex Court in a recent judgment in Narinder Singh v. State of Punjab (2014) 6 SCC

466. The relevant observations of the Apex Court in Narinder Singh (Supra) are 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.

7. The inherent powers of the High Court ought to be exercised to prevent the abuse of process of law and to secure the ends of justice. Respondent no. 2 agreed to the quashing of the FIR in question and stated that the matter has been settled out of his own free will. As the

matter has been settled and compromised amicably, so, there would be an extraordinary delay in the process of law if the legal proceedings between the parties are carried on. So, this Court is of the considered opinion that this is a fit case to invoke the jurisdiction under Section 482 Cr.P.C. to prevent the abuse of process of law and to secure the ends of justice.

8. The incorporation of inherent power under Section 482 Cr.P.C. is meant to deal with the situation in the absence of express provision of law to secure the ends of justice such as, where the process is abused or misused; where the ends of justice cannot be secured; where the process of law is used for unjust or unlawful object; to avoid the causing of harassment to any person by using the provision of Cr.P.C. or to avoid the delay of the legal process in the delivery of justice. Whereas, the inherent power is not to be exercised to circumvent the express provisions of law.

9. It is settled law that the inherent power of the High Court under Section 482 Cr.P.C. should be used sparingly. The Hon'ble Apex Court in the case of State of Maharashtra through CBI v. Vikram Anatrai Doshi and Ors. MANU/SC/0842/2014 and in the case of Inder Singh Goswami v. State of Uttaranchal MANU/SC/0808/2009 has observed that powers under Section 482 Cr.P.C. must be exercised sparingly, carefully and with great caution. Only when the Court comes to the conclusion that there would be manifest injustice or there would be abuse of the process of the Court if such power is not exercised, Court would quash the proceedings.

10. It is a well settled law that where the High Court is convinced that the offences are entirely personal in nature and therefore do not affect public peace or tranquillity and where it feels that quashing of such proceedings on account of compromise would bring about peace and would secure ends of justice, it should not hesitate to quash them. In such cases, pursuing prosecution would be waste of time and energy. Non-compoundable offences are basically an obstruction in entering into compromise. In certain cases, the main offence is compoundable but the connected offences are not. In the case of B.S. Joshi and others v. State of Haryana and another 2003 (4) SCC 675 the Hon'ble Apex Court observed that even though the provisions of Section 320 Cr.P.C. would not apply to such offences which are not compoundable, it did not limit or affect the powers under Section 482 Cr.P.C. The Hon'ble Apex Court laid down that if for the purpose of securing the ends of justice, quashing of FIR becomes necessary, section 320 Cr.P.C. would not be a bar to the exercise of power of quashing. In the nutshell, the Hon'ble Apex Court justified the exercise of powers under Section 482 Cr.P.C. to quash the proceedings to secure the ends of justice in view of the special facts and circumstances of the case, even where the offences were non- compoundable.

In the light of the aforesaid, this Court is of the view that notwithstanding the fact that the offence under Section 324 IPC is a non-compoundable offence, there should be no impediment in quashing the FIR under this section, if the Court is otherwise satisfied that the facts and circumstances of the case so warrant.

11. In the facts and circumstances of this case and in view of statement made by the respondent no. 2, the FIR in question warrants to be put to an end and proceedings emanating thereupon need to be quashed.

12. Accordingly, this petition is allowed and FIR No.167/2013 dated 22.06.2013, under Sections 324/34 IPC registered at Police Station Pahar Ganj and the proceedings emanating therefrom are quashed against the petitioner.

13. This petition is accordingly disposed of.

14. Application Crl.M.A. No. 18560/2015 is also disposed of.

(P.S.TEJI) JUDGE APRIL 01, 2016 dd

 
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 : IJJ

 
 
Latestlaws Newsletter