Citation : 2021 Latest Caselaw 18425 Guj
Judgement Date : 15 December, 2021
R/CR.MA/2372/2020 ORDER DATED: 15/12/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CRIMINAL MISC.APPLICATION NO. 2372 of 2020
==========================================================
YOGIN PRAVINBHAI KHOKHAR
Versus
STATE OF GUJARAT
==========================================================
Appearance:
MR.ADITYA J PANDYA(6991) for the Applicant(s) No. 1
HCLS COMMITTEE(4998) for the Respondent(s) No. 2
MR NILESH I JANI(3558) for the Respondent(s) No. 2
MR. BHAUMIK DHOLARIYA(7009) for the Respondent(s) No. 1
MR PRANAV TRIVEDI, ADDL. PUBLIC PROSECUTOR(2) for the
Respondent(s) No. 1
==========================================================
CORAM:HONOURABLE MS. JUSTICE GITA GOPI
Date : 15/12/2021
ORAL ORDER
1. This petition has been filed under section 482 of the Code of Criminal Procedure for quashing and setting aside the first information report bearing C.R. No. I - 126 OF 2018 registered with Kapodra Police Station, District Surat, for the offences punishable under Sections 363, 366, 376(2)(n) of the Indian Penal Code and under Sections 3(a), 4, 5(I) and 6 of the Protection of Children from Sexual Offences Act, and the proceedings initiated in pursuance thereof.
2. Today the complainant - Kishorbhai Nagjibjhai Maradiya is present before this Court, who is identified by learned advocate Mr. Nilesh Jani. The complainant - Kishorbhai Nagjibhai Maradiya has filed the affidavit dated 15.12.2021; the same is taken on record. Learned advocate for the petitioner states that the FIR was registered at the relevant
R/CR.MA/2372/2020 ORDER DATED: 15/12/2021
time invoking the provisions of Section 376 of IPC and under the provisions of POCSO Act. The complainant states that he had inquired from his daughter, who had on her own volition left the house. The complainant states that at the relevant time as he had apprehension that his daughter had eloped with accused; therefore he had filed the FIR. The complainant states that he has read the statement given by his daughter before the learned Magistrate at Surat, under Section 164 of Code of Criminal Procedure, whereupon she stated before the learned Magistrate that there was no physical abuse by the accused. The complainant states that after attaining the majority his daughter has married as per Hindu rites and rituals and therefore considering the fact now he does not want to pursue the FIR.
The victim herself is present before this Court alongwith the petitioner. She also filed her affidavit and states that there was no any physical relation with the accused after leaving the house of her father and states that with the consent of the parents she has married the petitioner as per Hindu rites and rituals on 28.01.2020 and the marriage was registered before the Registrar of Marriage, Dariyapur Ward, Ahmedabad Municipal Corporation.
The complainant has further stated that the dispute between them has been resolved and all the misunderstanding prevailing among them has been removed and now there is no grievance against the petitioner.
3. Learned Additional Public Prosecutor, submitted that any first information report should be quashed in accordance with
R/CR.MA/2372/2020 ORDER DATED: 15/12/2021
the guidelines of the Apex Court and the parameters laid down therein.
4. This Court has heard the learned advocates on both the sides and has perused the material on record. Considering the principle laid down by the Apex Court in the case of Gian Singh v. State of Punjab and another reported in 2012 (10) SCC 303, the present matter would fall under the criteria laid down therein. In paragraph-61 of the said judgment, it has been observed thus:
"61. The position that emerges from the above discussion can be summarised thus: the power of the High Court in quashing a criminal proceeding or FIR or complaint in exercise of its inherent jurisdiction is distinct and different from the power given to a criminal court for compounding the offences under Section 320 of the Code. Inherent power is of wide plenitude with no statutory limitation but it has to be exercised in accord with the guideline engrafted in such power viz.: (i) to secure the ends of justice, or (ii) to prevent abuse of the process of any court. In what cases power to quash the criminal proceeding or complaint or FIR may be exercised where the offender and the victim have settled their dispute would depend on the facts and circumstances of each case and no category can be prescribed. However, before exercise of such power, the High Court must have due regard to the nature and gravity of the crime. Heinous and serious offences of mental depravity or offences like murder, rape, dacoity, etc. cannot be fittingly quashed even though the victim or victims family and the offender have settled the dispute. Such offences are not private in nature and have a serious impact on society. Similarly, any compromise between the victim and the offender in relation to the offences under special statutes like the Prevention of Corruption Act or the offences committed by public servants while working in that capacity, etc.; cannot provide for any basis for quashing criminal proceedings involving such
R/CR.MA/2372/2020 ORDER DATED: 15/12/2021
offences. But the criminal cases having overwhelmingly and predominatingly civil flavour stand on a different footing for the purposes of quashing, particularly the offences arising from commercial, financial, mercantile, civil, partnership or such like transactions or the offences arising out of matrimony relating to dowry, etc. or the family disputes where the wrong is basically private or personal in nature and the parties have resolved their entire dispute. In this category of cases, the High Court may quash the criminal proceedings if in its view, because of the compromise between the offender and the victim, the possibility of conviction is remote and bleak and continuation of the criminal case would put the accused to great oppression and prejudice and extreme injustice would be caused to him by not quashing the criminal case despite full and complete settlement and compromise with the victim. 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 proceeding or continuation of the criminal proceeding 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 the 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 proceeding."
5. In the case of State of Madhya Pradesh v. Laxmi Narayan and others reported in (2019) 5 SCC 688, the Apex Court had the occasion to consider the issue as to whether an FIR lodged for the offences punishable under sections 307 and 34 IPC could be quashed on the basis of the settlement between the parties. While considering the said issue, the Apex Court observed in para-13 thus:
"13. Considering the law on the point and the other decisions of this Court on the point, referred to hereinabove, it is observed and held as under:
R/CR.MA/2372/2020 ORDER DATED: 15/12/2021
(i) that the power conferred under Section 482 of the Code to quash the criminal proceedings for the non- compoundable offences under Section 320 of the Code can be exercised having overwhelmingly and predominantly the civil character, particularly those arising out of commercial transactions or arising out of matrimonial relationship or family disputes and when the parties have resolved the entire dispute amongst themselves;
(ii) such power is not to be exercised in those prosecutions which involved 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;
(iii) similarly, such power is not to be exercised for the offences under the special statutes like 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;
(iv) offences under Section 307 IPC and the Arms Act etc. would fall in the category of heinous and serious offences and therefore are to be treated as crime against the society and not against the individual alone, and therefore, the criminal proceedings for the offence under Section 307 IPC and/or the Arms Act etc. which have a serious impact on the society cannot be quashed in exercise of powers under Section 482 of the Code, on the ground that the parties have resolved their entire dispute amongst themselves. However, the High Court would not rest its decision merely because there is a mention of Section 307 IPC in the FIR or the charge is framed under this provision. It would be open to the High Court to examine as to whether incorporation of Section 307 IPC is there for the sake of it or the prosecution has collected sufficient evidence, which if proved, would lead to framing the charge under Section 307 IPC. For this purpose, it would be open to the High Court to go by the nature of injury sustained, whether such injury is inflicted on the vital/delegate parts of the body, nature of weapons used etc. However, such an exercise by the High Court
R/CR.MA/2372/2020 ORDER DATED: 15/12/2021
would be permissible only after the evidence is collected after investigation and the charge sheet is filed/charge is framed and/or during the trial. Such exercise is not permissible when the matter is still under investigation. Therefore, the ultimate conclusion in paragraphs 29.6 and 29.7 of the decision of this Court in the case of Narinder Singh (supra) should be read harmoniously and to be read as a whole and in the circumstances stated hereinabove;
(v) while exercising the power under Section 482 of the Code to quash the criminal proceedings in respect of non-compoundable offences, which are private in nature and do not have a serious impart on society, on the ground that there is a settlement/compromise between the victim and the offender, the High Court is required to consider the antecedents of the accused; the conduct of the accused, namely, whether the accused was absconding and why he was absconding, how he had managed with the complainant to enter into a compromise etc."
6. Taking the facts into consideration of the statement of the victim before the learned Magistrate, Surat, under Section 164 of Cr.P.C. and since she has not suffered any physical abuse at the hands of the petitioner and she states that after attaining the majority, she has married the petitioner and even the father of the victim on those ground does not want to pursue with the FIR, and therefore, taking all these facts into consideration and in view of the settlement arrived at between the parties, there exists no scope for any further proceeding in the matter. The continuance of proceedings would lead to wastage of precious judicial time as there would remain no possibility of any conviction in the case. Hence, the Court is of the opinion that this is a fit case where the inherent powers of the Court under section 482 of the Cr.P.C. could be exercised for securing the ends of justice.
R/CR.MA/2372/2020 ORDER DATED: 15/12/2021
7. In the result, the petition is allowed. The first information report bearing C.R. No. I - 126 of 2018 registered with Kapodra Police Station, District Surat, and Special POCSO Case No. 128 of 2018 pending before the learned Special Judge, Surat, and further proceedings initiated in pursuance thereof qua the petitioner are quashed and set aside. Rule is made absolute to the aforesaid extent. Direct service is permitted.
(GITA GOPI,J) A.M.A. SAIYED
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!