Wednesday, 29, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Naveen Kumar vs State & Anr
2016 Latest Caselaw 2222 Del

Citation : 2016 Latest Caselaw 2222 Del
Judgement Date : 21 March, 2016

Delhi High Court
Naveen Kumar vs State & Anr on 21 March, 2016
*   IN THE HIGH COURT OF DELHI AT NEW DELHI
+   CRL.M.C. 3241/2015 & Crl.M.A. No. 11519/2015
                                     Date of Decision : March 21st, 2016

    NAVEEN KUMAR                                           ... Petitioner
               Through:              Mr. Chetanya, Advocate with
                                     petitioner in Person.

                         versus


    STATE & ANR                                          ... Respondent
                         Through:    Mr. Mukesh Kumar, Additional
                                     Public Prosecutor for the State with
                                     Sub-Inspector Sambhu Nath, Police
                                     Station Connaught Place, New Delhi
                                     Mr. Amit Saxena, Advocate for
                                     respondent No. 2 with respondent No.
                                     2 in person.
                                     Mr. Raman Baluja, in person.


            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. Naveen Kumar for quashing of FIR No.386/93 dated 27.05.1993, under Sections 419/420/467/468/ 471/120-B IPC registered at Police Station Connaught Place on the basis of the statement of respondent no.2, namely, Sunil Bhardwaj

before the Ld.MM, Patiala House Courts on 21.03.2009, in view of the settlement arrived at between the petitioner and respondent no.2.

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 (Accountant of Baluja International Pvt. Ltd.) and Sh. Raman Baluja (one of the Directors of Baluja International Pvt. Ltd.) has been identified to be the victim in the FIR in question by their counsel.

3. The factual matrix of the present case is that the FIR in question was lodged by the complainant on the allegation that application forms were submitted by him for the subscription to the Maiden Public Issue of Reliance Polyprolylene Ltd. and reliance and Polyrethane Ltd. to Sh. Jai Prakash Sharma C/o M/s Sharma Investments at Bank of Baroda Bhawan, Parliament Street, New Delhi (Mr. Sarvesh And Mrs. Jai Parkash Sharma) Partners "B2/318, Raghuvir Nagar, New Delhi to deposit the forms along with the cheques. They returned the acknowledgment slip duly stamped by the Bank of Baroda. Subsequently, the complainant did see their bank statement that their cheques had been cleared. Later on, most people got their allotment but the complainant did not. He then checked with State Bank of Hyderabad and on request they were given the application No. and name of the party replaced/fraud applications.

Thereafter, the respondent no.2/complainant filed a complaint on the basis of which, the FIR in question was registered against the petitioner and co-accused-Mr. Krishan Kumar (since declared proclaimed offender). The Ld.M.M. framed charges under Sections

419/420/467/468/472/120-B IPC. During the course of the trial, the parties arrived at an amicable settlement with each other.

4. Respondent No.2 and Sh. Raman Baluja present in the Court submitted that the dispute between the parties has been amicably resolved. As per the statement of respondent no.2, it has been stated that a cash payment of Rs. 1 Lakh and two cheques on bearing no. 865023 dated 21.10.2008 of Rs. 50,000/- and another bearing no. 865024 dated 24.10.2008 drawn on State Bank of India, University Branch, Sayaji Ganj, Baroda issued by Mr. Krishan Kumar has been received by respondent no.2 as full and final settlement of his dues as well as the compensation for the alleged cheating by the accused persons. It is also agreed that respondent no.2 shall cooperate and shall render possible help to the accused persons for quashing of the FIR in question. Respondent no. 2 and Sh. Raman Baluja affirmed the contents of the aforesaid settlement and of their affidavits dated 29.02.2016 and 30.09.2015, respectively, supporting this petition. In their individual affidavits, they have stated that they have no objection if the FIR in question is 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. Statements of the respondent No.2 and Sh. Raman Baluja have been recorded in this regard in which they stated that they have entered into a compromise with the petitioner and have settled all the disputes with him. They further stated that they have 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 and Sh. Raman Baluja agreed to the quashing of the FIR in question and have stated that the matter has been settled out of their 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 offences under Sections 467/468/471 IPC are non-compoundable offences, there should be no impediment in quashing the FIR under these sections, 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 statements made by the respondent no.2 and Sh. Raman Baluja, 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.386/93 dated 27.05.1993, under Sections 419/420/467/468/471/120-B IPC

registered at Police Station Connaught Place and the proceedings emanating therefrom are quashed against the petitioner.

13. This petition is accordingly disposed of.

14. Application Crl.M.A. No. 11519/2015 is also disposed of.

(P.S.TEJI) JUDGE MARCH 21, 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 Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter