Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Hare Ram Singh vs State & Ors.
2019 Latest Caselaw 3036 Del

Citation : 2019 Latest Caselaw 3036 Del
Judgement Date : 4 July, 2019

Delhi High Court
Hare Ram Singh vs State & Ors. on 4 July, 2019
*      IN THE HIGH COURT OF DELHI AT NEW DELHI

                                             Date of Order: July 04, 2019

+      CRL.M.C. 5375/2017 & CRL.M.A. 21013/2017

       HARE RAM SINGH                                       .....Petitioner
                    Through:           Ms. Rekha Aggarwal &
                                       Ms. Sugandha Aggarwal,
                                       Advocates with petitioner in
                                       person

                          Versus

       STATE & ORS.                                       .....Respondents
                          Through:     Mr. Izhar Ahmed, Additional
                                       Public Prosecutor with SI Pramod
                                       Kumar
                                       Respondents No.2 to 5 in person
       CORAM:
       HON'BLE MR. JUSTICE SUNIL GAUR

                          ORDER

(ORAL)

Petitioner seeks quashing of FIR No. 84/2017, under Sections 288/337/304A IPC, registered at police station North Avenue, New Delhi on the basis of Settlement Deed of 28th October, 2017 (Annexure P-2).

Respondents No. 2 and 3 are the parents of deceased Bardani and respondent No.4 is the widow of Bare Lal Ahirwar, who were employed by petitioner-Contractor for removing debris and had unfortunately died due to accidental fall from top floor of the construction site. Respondent No.5 is the first-informant / complainant of FIR in question.

Learned counsel for petitioner submits that the accident in question occurred due to sheer negligence of the deceased and that respondents No.2 to 4 have been adequately compensated. Petitioner's counsel submits that total compensation of ₹2,00,000/- has been given to respondent Nos.2 and 3 and respondent No.4 has been compensated to the tune of ₹3,50,000/-.

Upon notice, learned Additional Public Prosecutor for respondent No.1-State submits that respondents No.2 to 5 are present in the Court and they have been identified by SI Pramod Kumar on the basis of identity proof furnished by them. It is submitted that respondent No.5 is the first-informant of FIR in question.

Respondents No. 2 to 5, present in the Court, submit that death of Bardani and Bare Lal Ahirwar was purely accidental and they have been adequately compensated by petitioner. They affirm the contents of their affidavits of 11th November, 2017 filed in support of this petition and submit that the proceedings arising out of FIR be brought to an end.

Supreme Court in Parbatbhai Aahir @ Parbatbhai Bhimsinhbhai Vs. State of Gujarat (2017) 9 SCC 641 has reiterated the parameters for exercising inherent jurisdiction under Section 482 Cr.P.C. for quashing of FIR / criminal complaint, which are as under:-

"16.7. As distinguished from serious offences, there may be criminal cases which have an overwhelming or predominant element of a civil dispute. They stand on a distinct footing insofar as the exercise of the inherent power to quash is concerned.

16.8. Criminal cases involving offences which arise from commercial, financial, mercantile, partnership or similar transactions with an essentially civil flavour may in appropriate

situations fall for quashing where parties have settled the dispute.

16.9. In such a case, the High Court may quash the criminal proceeding if in view of the compromise between the disputants, the possibility of a conviction is remote and the continuation of a criminal proceeding would cause oppression and prejudice."

In the facts and circumstances of this case and in view of the fact that the incident in question was purely accidental and that respondents No.2 to 4 have been adequately compensated, I find that continuance of proceedings arising out of the FIR in question would be an exercise in futility.

Accordingly, this petition is allowed subject to costs of ₹10,000/- each payable by petitioner to respondent Nos. 2 to 4. At this stage, petitioner, present in the Court has handed over amount of ₹10,000/- each to respondents No.2 to 4 towards costs, who have accepted it.

In view of above, FIR No. 84/2017, under Sections 288/337/304A IPC, registered at police station North Avenue, New Delhi and proceedings emanating therefrom are hereby quashed qua petitioner.

This petition and application are accordingly disposed of.

(SUNIL GAUR) JUDGE JULY 04, 2019 r

 
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