Citation : 2021 Latest Caselaw 4580 HP
Judgement Date : 17 September, 2021
1
IN THE HIGH COURT OF HIMACHAL PRADESHAT SHIMLA
ON THE 17th DAY OF SEPTEMBER, 2021
.
BEFORE
HON'BLE MR. JUSTICE ANOOP CHITKARA
CRIMINAL MISC. PETITON (MAIN) U/S 482 CrPC
No. 433 of 2021
Between:-
SACHIN KUMAR, SON OF SHRI PARVIN
KUMAR, AGED ABOUT 33 YEARS,
RESIDENT OF NEAR AMAR JYOTI
SCHOOL H. NO.344 VILLAGE TIRATH
NAGAR, POST OFFICE, PANSARA,
TEHSIL JAGADRI, DISTRICT YAMUNA
NAGER, HARYANA, PIN CODE 135001.
....PETITIONER
(BY SHRI BHUPINDER AHUJA AND
SHRI ASHISH VERMA, ADVOCATES)
AND
1. STATE OF HIMACHAL PRADESH
THROUGH SECRETARY (HOME)
TO THE GOVERNMENT OF HIMACHAL
PRADESH, SHIMLA.
2. "V" (NAME WITHHELD AS PER
PROVISIONS OF SECTION 228-A OF
CR.PC)
....RESPONDENTS
1. BY SHRI NAND LAL THAKUR,
ADDITIONAL ADVOCATE GENERAL,
SHRI KUNAL THAKUR, DEPUTY
ADVOCATE GENERAL AND
SHRI SUNNY DHATWALIA,
ASSISTANT ADVOCATE GENERAL,
::: Downloaded on - 31/01/2022 23:05:20 :::CIS
2
FOR THE STATE.
2. SHRI MEHAR CHAND, ADVOCATE,
FOR RESPONDENT NO.2.
.
RESERVED ON : 16.09.2021
DECIDED ON : 17.09.2021
__________________________________________________________
This petition coming on for speaking to the minutes this day, the
Court passed the following:
ORDER
FIR No. Dated Police Station Sections
204/2016 23.8.2016 Sadar Shimla, 354D, 504 IPC & Sections
District 66C, 67 of IT Act.
Shimla, H.P.
The petitioner, arraigned as accused in the FIR mentioned above, has come up before this Court under Section 482, Code of Criminal Procedure, 1973, for quashing the proceedings because they have
compromised the matter.
2. Based on the complaint given by 2nd respondent "V" (name
withheld as per provisions of Section 228-A of Cr.PC), Police registered
the FIR captioned above. In the complaint, she alleged that somebody had made her false Facebook ID and it be closed. She further alleged
that her photograph had been misused by that person. She disclosed the name of such person as Sachin Gupta. She also alleged that he is calling her and her husband and sending obscene messages. She stated that she was even receiving threatening calls and that she was fed up with the harassment which she was facing.
3. Ld. Counsel for the parties submitted that the matter arose due to some misunderstanding and now the parties have resolved the criminal dispute between them and seek quashing of the FIR mention above and
.
closure of all consequential proceedings.
4. Ld. Additional Advocate General contended that the High Court
cannot quash FIR solely based on the settlement/compromise between the complainant and the accused, without even considering the gravity and seriousness of the offences alleged against the accused persons
because the offences alleged were against the society at large and not restricted to the personal disputes between the parties.
ANALYSIS:
5. The following aspects would be relevant to conclude this petition:-
a) On 15.9.2021, the victim was present in the Court. Her statement was also recorded, on oath, in which she says
that she has compromised the entire matter with the accused without any coercion, duress, pressure, or any wrong tactics.
She further states that she made the statement in her
conscious state of mind and admitted that she is aware that this stand would result in the quashing of F.I.R. against the
petitioner.
b) The parties have amicably settled the matter between them in terms of the compromise deed (Annexure P-2). The complainant does not dispute this compromise deed.
c) In the given facts, the occurrence does not affect public peace or tranquility.
d) The rejection of compromise may also lead to ill will, and the purpose of criminal jurisprudence is reformatory in nature and to work for bringing peace in the society.
.
e) The pendency of trial affects career and happiness.
f) Even if this case is put to trial, the parties are likely to maintain the stand they have taken in this compromise, which
is expected to result in the accused's acquittal.
g) Accused is the first offenders.
h) The accused is facing prosecution for the last more
than five years.
6. In Bharti v State of Haryana, 2014(4) SCC 14, Hon'ble Supreme
Court holds as under:
[6]. We are mindful of the fact that Section 354 of the IPC is, as of today, non-compoundable. But, as noticed by us, it was compoundable when the instant offence was committed with the permission of the court. Even
then, we would have hesitated to permit compounding of the offence. But, facts of this case are very peculiar. Respondent No.2 and her husband have, even today, maintained their stand taken in the trial court that they
have entered into a compromise with the appellant. As we have already noted, respondent No.2 has filed an
affidavit to that effect in this Court. Compromise is, therefore, not an afterthought. Pertinently, the incident in question took-place way back in the year 2000.
About 13 long years have gone-by. In her affidavit respondent No. 2 has stated that the appellant is her neighbour and they are staying peacefully since 2000 till date. We are of the opinion that since the appellant and respondent No. 2 are neighbours it would be in the interest of justice to permit the parties to compound the offences. If the conviction is confirmed, the relations may get strained and the peace, which is now prevailing between the two families, may be disturbed. In the peculiar facts of this case, therefore, in order to
accord quietus to the disputes between the appellant and respondent No. 2 and in the larger interest of peace, we permit the appellant and respondent No. 2 to compound the offences. Accordingly, offences under
.
Sections 451 and 354 of the IPC are permitted to be
compounded. The impugned judgment is set aside. The appellant is acquitted. The appellant-Bharti is in jail. The appellant-Bharti should be released forthwith,
unless he is required in any other case."
STAGE OF QUASHING FIR:
7. As per compromise deed, the dispute had arisen due to some
misunderstanding and now the same stands resolved. As per Clause-7 of the compromise deed, the accused had assured the victim that he shall not harm the reputation of the victim in future.
8. In Ashok Chaturvedi v Shitul H. Chanchani, 1998(7) SCC 698,
Hon'ble Supreme Court holds that the determination of the question as regards the propriety of the order of the Magistrate taking cognizance and issuing process need not necessarily wait till the stage of framing the
charge. The Court holds, "...This argument, however, does not appeal to us inasmuch as merely because an accused has a right to plead at the
time of framing of charges that there is no sufficient material for such
framing of charges as provided in Section 245 of the Criminal Procedure Code, he is debarred from approaching the court even at an earliest (sic
earlier) point of time when the Magistrate takes cognizance of the offence and summons the accused to appear to contend that the very issuance of the order of taking cognizance is invalid on the ground that no offence can be said to have been made out on the allegations made in the complaint petition. It has been held in a number of cases that power under Section 482 has to be exercised sparingly and in the interest of justice. But allowing the criminal proceeding to continue even where the
allegations in the complaint petition do not make out any offence would be tantamount to an abuse of the process of court, and therefore, there cannot be any dispute that in such case power under section 482 of the
.
Code can be exercised.
9. In Girish Sarwate v. State of A.P., 2005(1) R.C.R.(Criminal) 758,
the Full Bench of Andhra Pradesh High Court observed that the High Court need not wait for completion of investigation and taking cognizance by the Magistrate.
NON-COMPOUNDABLE OFFENCES CAN BE QUASHED:
10. In the present case, the offence under Section 498-A IPC is not
compoundable under Section 320 CrPC. However, the following
precedents are relevant.
11. In State of Madhya Pradesh v Laxmi Narayan, Cr.A No. 349 of
2019, decided on 5th of March, 2019, Hon'ble Supreme Court holds, [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:
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 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 impact 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.
12. In Narinder Singh v State of Punjab, 2014 (2) R.C.R. (Criminal) 482, Supreme Court holds, "[31]. 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:
(I) 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. (II) 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.
(III) Such a power is not 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 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.
(IV) On the other, those criminal cases having
overwhelmingly and pre-dominantly 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.
(V) While exercising its powers, the High Court is to examine as to whether the possibility of conviction is remote and bleak and continuation of criminal cases would put the accused to great oppression and
prejudice and extreme injustice would be caused to him by not quashing the criminal cases.
(VI) Offences under Section 307 IPC would fall in the category of heinous and serious offences and therefore is to be generally treated as crime against the society and not against the individual alone. 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 proving 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. Medical report in respect of injuries suffered by the victim can generally be the guiding factor. On the basis of this prima facie analysis, the High Court can examine as to whether there is a strong possibility of conviction or the chances of conviction are remote and bleak. In the former case it can refuse to accept the settlement and quash the criminal proceedings whereas in the later case it would be permissible for the High
Court to accept the plea compounding the offence based on complete settlement between the parties. At this stage, the Court can also be swayed by the fact that the settlement between the parties is going to result in
.
harmony between them which may improve their
future relationship.
(VII) While deciding whether to exercise its power under Section 482 of the Code or not, timings of
settlement play a crucial role. Those cases where the settlement is arrived at immediately after the alleged commission of offence and the matter is still under investigation, the High Court may be liberal in accepting the settlement to quash the criminal
proceedings/investigation. It is because of the reason that at this stage the investigation is still on and even the charge sheet has not been filed. Likewise, those cases where the charge is framed but the evidence is
yet to start or the evidence is still at infancy stage, the High Court can show benevolence in exercising its
powers favourably, but after prima facie assessment of the circumstances/material mentioned above. On the other hand, where the prosecution evidence is almost complete or after the conclusion of the evidence the
matter is at the stage of argument, normally the High Court should refrain from exercising its power under Section 482 of the Code, as in such cases the trial court would be in a position to decide the case finally on
merits and to come a conclusion as to whether the offence under Section 307 IPC is committed or not.
Similarly, in those cases where the conviction is already recorded by the trial court and the matter is at the appellate stage before the High Court, mere
compromise between the parties would not be a ground to accept the same resulting in acquittal of the offender who has already been convicted by the trial court. Here charge is proved under Section 307 IPC and conviction is already recorded of a heinous crime and, therefore, there is no question of sparing a convict found guilty of such a crime.
JUDICIAL PRECEDENTS ON JURISPRUDENCE OF QUASHING:
13. The law is almost settled by larger benches judgements of Supreme Court that the offences, those are not listed as compoundable,
.
under Section 320 CrPC, can also be compounded, and the procedure to follow would be by quashing the FIR, and consequent proceedings. In
R.P. Kapur v State of Punjab, AIR 1960 SC 866, a three-member Bench of Hon'ble Supreme Court holds, "[6]. ...It is well established that the inherent jurisdiction of the High Court can be exercised to quash proceedings in a proper case either to prevent the abuse of the process of
any Court or otherwise to secure the ends of justice. Ordinarily, criminal proceedings instituted against an accused person must be tried under the
provisions of the Code, and the High Court would be reluctant to
interfere with the said proceedings at an interlocutory stage. It is not possible, desirable or expedient to lay down any inflexible rule which would govern the exercise of this inherent jurisdiction. However, we
may indicate some categories of cases where the inherent jurisdiction can and should be exercised for quashing the proceedings. There may be cases where it may be possible for the High Court to take the view that
the institution or continuance of criminal proceedings against an accused
person may amount to the abuse of the process of the Court or that the quashing of the impugned proceedings would secure the ends of justice.
If the criminal proceeding in question is in respect of an offence alleged to have been committed by an accused person and it manifestly appears that there is a legal bar against the institution or continuance of the said proceeding, the High Court would be justified in quashing the proceedings on that ground. Absence of the requisite sanction may, for instance, furnish cases under this category. Cases may also arise where the allegations in the First Information Report or the complaint, even if
they are taken at their face value and accepted in their entirety, do not constitute the offence alleged; in such cases no question of appreciating evidence arises; it is a matter merely of looking at the complaint or the
.
First Information Report to decide whether the offence alleged is
disclosed or not. In such case, it would be legitimate for the High Court to hold that it would be manifestly unjust to allow the process of the
criminal Court to be issued against the accused person. A third category of cases in which the inherent jurisdiction of the High Court can be successfully invoked may also arise. In cases falling under this category
the allegations made against the accused person do constitute an offence alleged but there is either no legal evidence adduced in support of the case or evidence adduced clearly or manifestly fails to prove the charge.
In dealing with this class of cases, it is important to bear in mind the
distinction between a case where there is no legal evidence or where there is evidence which is manifestly and clearly inconsistent with the accusation made and cases where there is legal evidence which on its
appreciation may or may not support the accusation in question. In exercising its jurisdiction under S. 561-A, the High Court would not
embark upon an enquiry as to whether the evidence in question is
reliable or not. That is the function of the trial magistrate, and ordinarily it would not be open to any party to invoke the High Court's inherent
jurisdiction and contend that on a reasonable appreciation of the evidence the accusation made against the accused would not be sustained. Broadly stated that is the nature and scope of the inherent jurisdiction of the High Court under S. 561-A in the matter of quashing criminal proceedings, and that is the effect of the judicial decisions on the point (Vide : In Re: Shripad G. Chandavarkar, AIR 1928 Bom 184, Jagat Chandra Mozumdar v. Queen Empress, ILR 26 Cal 786, Dr.
Shankar Singh v. State of Punjab, 56 Pun LR 54 : (AIR 1954 Punj 193), Nripendra Bhusan Roy v. Gobina Bandhu Majumdar, AIR 1924 Cal 1018 and Ramanathan Chettiyar v. Sivarama Subramania, ILR 47 Mad
.
722 : (AIR 1925 Mad 39).
14. In Madhavrao Jiwaji Rao Scindia v Sambhajirao Chandrojirao
Angre, 1988 (1) SCC 692, a three judges' bench of the Hon'ble Supreme Court holds, [7]. The legal position is well-settled that when a
prosecution at the initial stage is asked to be quashed, the test to be applied by the court is as to whether the uncontroverted allegations as made prima facie establish the offence. It is also for the court to take into
consideration any special features which appear in a particular case to consider whether it is expedient and
in the interest of justice to permit a prosecution to continue. This is so on the basis that the court cannot be utilised for any oblique purpose and where in the opinion of the court chances of an ultimate conviction
is bleak and, therefore, no useful purpose is likely to be served by allowing a criminal prosecution to continue, the court may while taking into consideration the special facts of a case also quash the proceeding even
though it may be at a preliminary stage."
15. A three Judges bench of Hon'ble Supreme Court, in Gian Singh v. State of Punjab, 2012(10) SCC 303, has settled the law on quashing on
account of compromise/compounding, in the following terms. "[53]. Section 482 of the Code, as its very language suggests, saves the inherent power of the High Court which it has by virtue of it being a superior court to prevent abuse of the process of any court or otherwise to secure the ends of justice. It begins with the words, 'nothing in this Code' which means that the provision is an overriding provision. These words leave no manner of doubt that none of the provisions of the Code
limits or restricts the inherent power. The guideline for exercise of such power is provided in Section 482 itself i.e., to prevent abuse of the process of any court or otherwise to secure the ends of justice. As has
.
been repeatedly stated that Section 482 confers no new powers on High
Court; it merely safeguards existing inherent powers possessed by High Court necessary to prevent abuse of the process of any Court or to secure
the ends of justice. It is equally well settled that the power is not to be resorted to if there is specific provision in the Code for the redress of the grievance of an aggrieved party. It should be exercised very sparingly
and it should not be exercised as against the express bar of law engrafted in any other provision of the Code. [57]. Quashing of offence or criminal proceedings on the ground of settlement between an offender and victim
is not the same thing as compounding of offence. They are different and
not interchangeable. Strictly speaking, the power of compounding of offences given to a court under Section 320 is materially different from the quashing of criminal proceedings by the High Court in exercise of its
inherent jurisdiction. In compounding of offences, power of a criminal court is circumscribed by the provisions contained in Section 320 and the
court is guided solely and squarely thereby while, on the other hand, the
formation of opinion by the High Court for quashing a criminal offence or criminal proceeding or criminal complaint is guided by the material
on record as to whether the ends of justice would justify such exercise of power although the ultimate consequence may be acquittal or dismissal of indictment. [58]. Where High Court quashes a criminal proceeding having regard to the fact that dispute between the offender and victim has been settled although offences are not compoundable, it does so as in its opinion, continuation of criminal proceedings will be an exercise in futility and justice in the case demands that the dispute between the
parties is put to an end and peace is restored; securing the ends of justice being the ultimate guiding factor. No doubt, crimes are acts which have harmful effect on the public and consist in wrong doing that seriously
.
endangers and threatens well-being of society and it is not safe to leave
the crime- doer only because he and the victim have settled the dispute amicably or that the victim has been paid compensation, yet certain
crimes have been made compoundable in law, with or without permission of the Court. In respect of serious offences like murder, rape, dacoity, etc; or other offences of mental depravity under Indian Penal
Code or offences of moral turpitude under special statutes, like Prevention of Corruption Act or the offences committed by public servants while working in that capacity, the settlement between offender
and victim can have no legal sanction at all. However, certain offences
which overwhelmingly and predominantly bear civil flavour having arisen out of civil, mercantile, commercial, financial, partnership or such like transactions or the offences arising out of matrimony, particularly
relating to dowry, etc. or the family dispute, where the wrong is basically to victim and the offender and victim have settled all disputes between
them amicably, irrespective of the fact that such offences have not been
made compoundable, the High Court may within the framework of its inherent power, quash the criminal proceeding or criminal complaint or
F.I.R if it is satisfied that on the face of such settlement, there is hardly any likelihood of offender being convicted and by not quashing the criminal proceedings, justice shall be casualty and ends of justice shall be defeated. The above list is illustrative and not exhaustive. Each case will depend on its own facts and no hard and fast category can be prescribed."
16. In ParbatbhaiAahir v State of Gujarat, (2017) 9 SCC 641, a three Judges Bench of Hon'ble Supreme Court, laid down the broad principles for quashing of FIR, which are reproduced as follows:
.
[16]. The broad principles which emerge from the
precedents on the subject, may be summarised in the following propositions:
16 (i) Section 482 preserves the inherent powers of the
High Court to prevent an abuse of the process of any court or to secure the ends of justice. The provision does not confer new powers. It only recognises and preserves powers which inhere in the High Court; 16 (ii) The invocation of the jurisdiction of the High
Court to quash a First Information Report or a criminal proceeding on the ground that a settlement has been arrived at between the offender and the victim is not the same as the invocation of jurisdiction for the
purpose of compounding an offence. While
compounding an offence, the power of the court is governed by the provisions of section 320 of the Code of Criminal Procedure, 1973. The power to quash under Section 482 is attracted even if the offence is non-compoundable.
16 (iii) In forming an opinion whether a criminal proceeding or complaint should be quashed in exercise of its jurisdiction under Section 482, the High Court
must evaluate whether the ends of justice would justify the exercise of the inherent power;
16 (iv) While the inherent power of the High Court has a wide ambit and plenitude it has to be exercised; (i) to secure the ends of justice or (ii) to prevent an abuse of
the process of any court;
16 (v) The decision as to whether a complaint or First Information Report should be quashed on the ground that the offender and victim have settled the dispute, revolves ultimately on the facts and circumstances of each case and no exhaustive elaboration of principles can be formulated;
16 (vi) In the exercise of the power under Section 482 and while dealing with a plea that the dispute has been settled, the High Court must have due regard to the nature and gravity of the offence. Heinous and serious
offences involving mental depravity or offences such as murder, rape and dacoity cannot appropriately be quashed though the victim or the family of the victim have settled the dispute. Such offences are, truly
.
speaking, not private in nature but have a serious
impact upon society. The decision to continue with the trial in such cases is founded on the overriding element of public interest in punishing persons for serious
offences;
16 (vii) 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 in so far as the exercise of the inherent
power to quash is concerned;
16 (viii) Criminal cases involving offences which arise from commercial, financial, mercantile, partnership or similar transactions with an essentially civil
flavourmay in appropriate situations fall for quashing where parties have settled the dispute;
16 (ix) 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; and 16 (x) There is yet an exception to the principle set out in propositions (viii) and (ix) above. Economic offences involving the financial and economic well-
being of the state have implications which lie beyond the domain of a mere dispute between private
disputants. The High Court would be justified in declining to quash where the offender is involved in an activity akin to a financial or economic fraud or
misdemeanour. The consequences of the act complained of upon the financial or economic system will weigh in the balance.
CONCLUSION:
17. This Court has inherent powers under Section 482 of the Code of Criminal Procedure to interfere in this kind of matter. Given the entirety of the case and judicial precedents, I am of the considered opinion that
the continuation of these proceedings will not suffice any fruitful purpose whatsoever.
.
18. In the present case, the offenses are not compoundable under
section 320 CrPC. Be that as it may, this Court is inclined to invoke the inherent jurisdiction under section 482 CrPC to quash the FIR and all
subsequent proceedings in the peculiar facts and circumstances.
19. In Himachal Pradesh Cricket Association v State of Himachal Pradesh, 2018 (4) Crimes 324, Hon'ble Supreme Court holds "[47]. As
far as Writ Petition (Criminal) No. 135 of 2017 is concerned, the appellants came to this Court challenging the order of cognizance only
because of the reason that matter was already pending as the appellants
had filed the Special Leave Petitions against the order of the High Court rejecting their petition for quashing of the FIR/Chargesheet. Having regard to these peculiar facts, writ petition has also been entertained. In
any case, once we hold that FIR needs to be quashed, order of cognizance would automatically stands vitiated."
20. In Shakuntala Sawhney v Kaushalya Sawhney, (1979) 3 SCR 639,
at p 642, Hon'ble Supreme Court observed that the finest hour of Justice arises propitiously when parties, who fell apart, bury the hatchet and
weave a sense of fellowship or reunion.
21. Given above, because of the compromise, this is a fit case where the inherent jurisdiction of the High Court under Section 482 of the Code of Criminal Procedure is invoked to quash the proceedings mentioned above. The FIR mentioned above is quashed, and all the consequential proceedings are also quashed and set aside. The bail bonds are accordingly discharged. All pending application(s), if any, stand closed.
In the facts and circumstances peculiar to this case, the petition is allowed in the aforementioned terms.
.
Anoop Chitkara,
Judge
September 17, 2021
(ks)
r to
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!