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

Gaurav Kumar & Ors vs State & Anr
2016 Latest Caselaw 1921 Del

Citation : 2016 Latest Caselaw 1921 Del
Judgement Date : 10 March, 2016

Delhi High Court
Gaurav Kumar & Ors vs State & Anr on 10 March, 2016
Author: P. S. Teji
*   IN THE HIGH COURT OF DELHI AT NEW DELHI
+   CRL.M.C. 5/2016
                                Date of Decision : March 10th, 2016
     GAURAV KUMAR & ORS                                        ... Petitioner
                Through:              Mr. I.A. Alvi, Mr. S. Sachar,
                                      Advocates
                       versus

    STATE & ANR                                                ... Respondent
                       Through:       Mr. Rajat Katyal, Additional Public
                                      Prosecutor for the State
                                      Mr. Akshay Nagar, Advocate for
                                      respondent No. 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 petitioners, namely, Sh. Gaurav Kumar, Sh. Bindravan, Smt.

Nirmala, Sh. Vikas @ Babloo, Smt. Rinku @ Renu and Sh. Darshan

for quashing of FIR No. 871/2014 dated 24.08.2014, under Sections

498A/406/34 IPC registered at Police Station Bindapur on the basis of

the mediation report of the Delhi Mediation Centre, Dwarka Courts,

New Delhi in view of the settlement arrived at between the petitioners

and respondent No.2, namely, Smt. Neha Sharma on 03.03.2015.

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 of the FIR in question

by ASI Manju Dhyani.

3. The factual matrix of the present case is that the marriage

between the petitioner no.1 and the respondent no.2 was solemnized

on 29.04.2013. On the very next day of the marriage, the accused

persons snatched away all the jewellery and cash brought by the

complainant. The complainant was also beaten up by her husband and

mother-in-law on the very next day. The husband of the complainant

used to taunt her that her father did not give her even a car in marriage

and used to beat her day and night after drinking alcohol. The

husband of the complainant was also joined by other accused persons

in his misdeeds. Later on 27.04.2014, when the parents of the

complainant came for mediating the matter, the accused persons told

them that they do not wish to keep the complainant and abused her

mother.

The respondent no.2/complainant filed a complaint against the

petitioners which resulted into the registration of the FIR in question.

During the hearing on the bail applications of the petitioners, the said

matter was referred to mediation centre and the parties to the dispute

resolved all their issues amicably.

4. Respondent No.2, present in the Court, submitted that the

dispute between the parties has been amicably resolved. As per the

mediation report, it is agreed that petitioner no.1 and respondent no.2

shall take divorce by way of mutual consent. It is further agreed that

the petitioner no.1 shall pay an amount of Rs. 4.75 Lacs along with

articles as per admitted list, duly signed by respondent no.2 and

annexed with the mediation report, to respondent no.2 towards full

and final settlement of all her claims, regarding dowry, stridhan,

permanent alimony and maintenance (past, present and future) which

the respondent no.2 has agreed to accept as such. It is further agreed

that the above said amount shall be paid by petitioner no.1 in by way

of cash/DD in three installments. It is agreed that the first installment

of Rs. 1 Lacs shall be paid at the time of recording of statement

during the first motion petition under Section 13-B(1) of H.M.A.,

which shall be filed jointly by petitioner no.1 and respondent no.2. It

is also agreed that the second installment of Rs. 2 Lacs shall be paid at

the time of recording the statement during second motion petition

under Section 13-B(2) of H.M.A. which shall be filed within one

month after the expiry of the statutory period of six months. It is also

agreed that third installment of Rs. 1.75 Lacs shall be paid at the time

of recording of statement during the quashing of the FIR in question

before this Court. It is also agreed that the quashing petition shall be

filed by the petitioners within one month of passing of the decree of

divorce. It is further agreed that the respondent no.2 shall cooperate

with the petitioners for the quashing of the FIR in question before this

Court. It is also agreed that respondent no.2 shall withdraw her case

at SI No. 1 under Section 12 of the D.V. Act from the concerned

Court within one week after her statement in first motion is recorded.

It is further agreed that petitioner no.1 shall withdraw the connected

case at SI No. 2 before the concerned Court at Ludhiana, Punjab on or

before 24.03.2015. It is agreed that the articles as per Annexure A to

this mediation report shall be handed over to the respondent no.2 by

the petitioner no.1 within one week before filing of first motion

petition under Section 13-B(I) of H.M.A. in the presence of

Investigation Officer at Ludhiana. It is further agreed that the freight

expenses from Ludhiana to Delhi shall be borne in equal proportion

by both the parties. It is also agreed that both parties shall make

appropriate statements before the concerned Courts and shall

cooperate with each other in all legal proceedings. It is agreed that in

case any of the parties does not abide by the terms of the settlement,

the present settlement shall become null and void and the other party

shall be at liberty to take appropriate action as per law. It is also

agreed that both parties shall bear their respective costs of litigation.

It is further agreed that by signing this settlement, the parties shall be

left with no claim against each other with respect to six cases/bail

applications in the FIR in question, connected cases, as well as the

marriage between the petitioner no.1 and respondent no.2. It is further

agreed that the parties shall not initiate any further legal action against

each other in respect of the present six cases/bail applications/FIR in

question. It is agreed that the parties shall appear before the Hon'ble

referral Court on the date of this report itself. Respondent No.2

affirmed the contents of the aforesaid settlement and of her affidavit

dated 30.11.2015 supporting this petition. In the affidavit, the

respondent no.2 has stated that she has no objection if the FIR in

question is quashed. All the disputes and differences have been

resolved through mutual consent. Now no dispute with petitioners

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 she stated that she has entered into a

compromise with the petitioners and has settled all the disputes with

them. She further stated that she 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.

The respondent no.2 agrees to the quashing of the FIR in question

without any threat or coercion or undue influence and has stated that

the matter has been settled out of her 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 the offence under Section 498A 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. The Courts in India are now normally taking the view that

endeavour should be taken to promote conciliation and secure speedy

settlement of disputes relating to marriage and family affairs such as,

matrimonial disputes between the couple or/and between the wife and

her in-laws. India being a vast country naturally has large number of

married persons resulting into high numbers of matrimonial disputes

due to differences in temperament, life-styles, opinions, thoughts etc.

between such couples, due to which majority is coming to the Court to

get redressal. In its 59th report, the Law Commission of India had

emphasized that while dealing with disputes concerning the family,

the Court ought to adopt an approach radically different from that

adopted in ordinary civil proceedings and that it should make

reasonable efforts at settlement before the commencement of the trial.

Further it is also the constitutional mandate for speedy disposal of

such disputes and to grant quick justice to the litigants. But, our

Courts are already over burdened due to pendency of large number of

cases because of which it becomes difficult for speedy disposal of

matrimonial disputes alone. As the matrimonial disputes are mainly

between the husband and the wife and personal matters are involved

in such disputes, so, it requires conciliatory procedure to bring a

settlement between them. Nowadays, mediation has played a very

important role in settling the disputes, especially, matrimonial

disputes and has yielded good results. The Court must exercise its

inherent power under Section 482 Cr.P.C. to put an end to the

matrimonial litigations at the earliest so that the parties can live

peacefully.

12. Since the subject matter of this FIR is essentially matrimonial,

which now stands mutually and amicably settled between the parties,

therefore, continuance of proceedings arising out of the FIR in

question would be an exercise in futility and is a fit case for this Court

to exercise its inherent jurisdiction.

13. In the facts and circumstances of this case, in view of statement

made by the respondent No.2 and the compromise arrived at between

the parties, the FIR in question warrants to be put to an end and

proceedings emanating thereupon need to be quashed.

14. Accordingly, this petition is allowed and FIR No.871/2014

dated 24.08.2014, under Sections 498A/406/34 IPC registered at

Police Station Bindapur and the proceedings emanating therefrom are

quashed against the petitioners.

15. This petition is accordingly disposed of.

(P.S.TEJI) JUDGE MARCH 10, 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