Citation : 2024 Latest Caselaw 4913 Del
Judgement Date : 30 July, 2024
$~34
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of Decision: 30.07.2024
+ CRL.M.C. 4039/2024
DHARMVEER ALIAS DHARMBIR AND ORS. ..... Petitioners
Through: Mr. Suresh Shah, Advocate with
Petitioners-in-person.
versus
STATE AND ANR. ..... Respondents
Through: Ms. Manjeet Arya, APP for State with
Ms. Ankita Kaushik, Ms. Vasuchit
Anand, Mr. Shashank Harit and
Mr. Anvesh Chandita, Advocates with
SI Nimesh Yadav, PS: Begumpur.
Mr. Kuldeep Kumar, Advocate for R-2
with R-2-in-person.
CORAM:
HON'BLE MR. JUSTICE ANOOP KUMAR MENDIRATTA
% JUDGMENT
ANOOP KUMAR MENDIRATTA, J (ORAL)
1. Petition under Section 482 of the Code of Criminal Procedure, 1973 ('Cr.P.C') has been preferred on behalf of the petitioners for quashing of FIR No. 0240/2018, under Sections 323/354D/509/34 IPC, registered at PS: Begumpur and proceedings emanating therefrom.
2. In brief, as per the case of the prosecution, present FIR was registered on complaint of respondent No. 2, on 06.05.2018, who alleged that while she was going with her husband 'P', they were followed by accused /petitioners on a scooty who passed vulgar comments. Thereafter, there was a scuffle between accused (petitioners herein) and husband of respondent No. 2. FIR was accordingly registered.
3. Learned counsel for the petitioner submits that disputes between the parties arose due to inappropriate driving of scooty, which have since been amicably resolved. It is urged that the nature of injuries are simple in nature and husband of respondent No. 2 was discharged on the same day. He further points out that petitioners have clean past antecedents with no previous involvement.
4. Respondent No. 2, along with her husband, submit that disputes have since been amicably settled and they have no objection in case the FIR in question is quashed.
5. Learned APP for the State submits that in view of amicable settlement between the parties, she has no objection in case the FIR in question is quashed.
6. Petitioners in the present case seek to invoke the powers under Section 482 of the Code of Criminal Procedure. The same is to be used to secure the ends of justice or to prevent the abuse of process of Court. In which cases, the power to quash the criminal proceedings or the complaint or FIR may be used when the offender as well as victim have settled their dispute, would depend upon the facts and circumstances of each case and no generalized list or categories can be prescribed. However, the Court is required to give due regard to the nature and gravity of the offence and consider the impact on the society.
7. It may also be observed that heinous and serious offences involving mental depravity or offences such as murder, rape and dacoity cannot be appropriately quashed despite settlement. However, distinguished from serious offences, the offences which have predominant element of civil
dispute or offences involving minor incidents, where the complainant / victim also stands compensated for loss, if any, stand on a different footing, so far as exercise of inherent powers under Section 482 Cr.P.C. is concerned. The High Court also is not foreclosed from examining as to whether there exists material for incorporation of such an offence or as to whether there is sufficient evidence which if proved would lead to proving the charge for the offence charged with. It may also be assessed, if in view of compromise between the parties, the possibility of conviction in such a case is remote and whether continuation of proceedings would cause grave oppression and prejudice the accused.
8. Petitioners and respondent No. 2 alongwith her husband are present in person and have been identified by SI Nimesh Yadav, PS: Begumpur. I have interacted with the parties and they confirm that the matter has been amicably settled between them without any threat, pressure or coercion. Disputes primarily appear to have arisen due to inappropriate driving of scooty. Respondent No. 2 alongwith her husband submit that since all the disputes between the parties have been amicably settled, they have no further grievance in this regard and have no objection in case FIR in question is quashed.
9. Petitioners and respondent No. 2 alongwith her husband intend to put quietus to the proceedings. The settlement shall promote harmony between the parties and permit them to move forward in life. Also the chances of conviction are bleak in view of amicable settlement between the parties. Further, no past involvement of the petitioners has been brought to the notice of this Court.
10. Considering the facts and circumstances, since the matter has been
amicably settled between the parties, no useful purpose shall be served by keeping the case pending. Continuation of proceedings would be nothing but an abuse of the process of Court. Consequently, FIR No. 0240/2018, under Sections 323/354D/509/34 IPC, registered at PS: Begumpur and proceedings emanating therefrom stand quashed.
11. In the facts and circumstances, instead of imposing the costs upon the petitioners, they are directed to plant 20 saplings of Neem trees each, which are upto 03 feet in height in the area of Begumpur after getting in touch with the competent authority (i.e. Horticulture Department of MCD / DDA/ Conservator of Forests, Department of Forests & Wildlife, Govt. of NCT of Delhi) through IO / SHO, PS: Begumpur. The photographs of planted saplings alongwith report of IO / SHO concerned shall be forwarded to this Court within eight weeks. Further, the upkeep of the saplings / trees shall be undertaken by the authorities concerned. In case of non compliance of directions for planting of trees, the petitioners shall be liable to deposit cost of Rs. 20,000/- each with the Delhi State Legal Services Authority.
Petition is accordingly disposed of. Pending applications, if any, also stand disposed of.
A copy of this order be forwarded to learned Trial Court for information.
ANOOP KUMAR MENDIRATTA, J.
JULY 30, 2024/R
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!