Citation : 2022 Latest Caselaw 3596 HP
Judgement Date : 20 May, 2022
1
IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA
.
ON THE 20th DAY OF MAY 2022
BEFORE
HON'BLE MR. JUSTICE SANDEEP SHARMA
CRIMINAL MISC. PETITION (MAIN) U/S 482 Cr.P.C No.186 OF 2022
Between:
JODHA SON OF SH. PRITAM SINGH,
RESIDENT OF VILLAGE VIR PALASI AND
POST OFFICE MANJHOLI, TEHSIL
NALAGARH, DISTRICT SOLAN, H.P.
....PETITIONER
(BY SH. ASHOK KUMAR, ADVOCATE)
AND
1. STATE OF H.P. THROUGH SECRETARY
(HOME) TO THE GOVT. OF H.P. SHIMLA-
2.
2. SURESH KUMAR SON OF SH. RAM
KUMAR, RESIDENT OF VILLAGE
PANSARA POST OFFICE
BADSHAHNAGER, TEHSIL RAM SHAEHI
GHAT, DISTRICT BARABANKI, U.P.
....RESPONDENTS
(BY MR. NARENDER GULERIA,
ADVOCATE, FOR R-1).
( BY MR. ASHOK KUMAR, ADVOCATE FOR R-2)
Whether approved for reporting?
This petition coming on for presence of parties this day, the Court
passed the following:
O R D E R
By way of instant petition filed under Section 482 of the
Code of Criminal Procedure, prayer has been made on behalf of the
petitioner for quashing of FIR No. 300 of 2020 dated 23.09.2020
under Sections 279, 337 of IPC and Section 187 of Motor Vehicles Act,
.
registered at police Station, Nalagarh, District Solan, Himachal
Pradesh as well as consequent proceedings, if any, pending
adjudication in the competent court of law, on the basis of the
compromise arrived inter se parties (Annexure P-2), whereby both
the parties have resolved to settle their dispute amicably interse
them.
2. Precisely, the facts of the case as emerge from the
record are that FIR sought to be quashed in the instant proceedings,
came to be lodged at the behest of respondent No.2 (hereinafter
referred to as the complainant), who alleged that on 22.09.2020, at
about 11/11.15 PM, while he was going from Panjehra to Baddi on his
motorcycle bearing registration No. HP-12-L-9383, a Maruti car being
driven by the petitioner came from wrong side and hit his motorcycle,
as a result of which, he suffered multiple injuries. Though, after
completion of the investigation, police presented the challan in the
competent court of law, but before same could be taken to its logical
end, parties entered into the compromise and as such, petitioner has
approached this Court in the instant proceedings for quashing of FIR
as well as consequent proceedings, if any, pending in the competent
Court of law.
3. Vide order dated 25.4.2022, this Court directed the
parties to remain present in Court, so that factum with regard to
correctness and genuineness of the compromise could be
ascertained. Besides this, this Court also directed the respondent-
.
State to have instructions with regard to compromise, if any, arrived
interse parties. Pursuant to aforesaid order passed by this Court,
parties have come present.
4. Mr. Narender Guleria, learned Additional Advocate
General, while placing on record communication dated 8.5.2022,
issued under the signature of SHO, police Station Nalagarh, District
Solan, H.P. fairly admits factum with regard to compromise arrived
interse parties.
5. Complainant namely, Sh. Suresh Kumar, who is present in
Court and is being represented by Mr. Ashok Kumar, Advocate, states
on oath before this Court that he of his own volition and without there
being any external pressure has entered into the compromise with
the petitioner, whereby both the parties have resolved to settle their
dispute amicably interse them. He states that FIR sought to be
quashed is result of misunderstanding and since petitioner has
already apologized for that and has undertaken not to repeat such
act in future, he does not wish to prosecute the case further and shall
have no objection in case prayer made in the instant petition is
accepted. His statement is taken on record. While admitting the
contents of the compromise placed on record to be correct, he also
admits his signature.
6. Mr. Narender Guleria, learned Additional Advocate
General after having heard the aforesaid statement made by
.
respondent No.2/complainant, fairly states that no fruitful purpose
would be served in case FIR as well as consequent proceedings
sought to be quashed are allowed to sustain. He further states that
otherwise also, chances of conviction of petitioner- accused are very
remote and bleak in view of the statement made by respondent
No.2/complainant before this Court and as such, respondent-State
shall have no objection in case the prayer made in the petitions is
allowed.
7. This Court, after having carefully perused the
compromise, which has been duly effected between the parties, sees
substantial force in the prayer having been made by the learned
counsel for the petitioners that offences in the instant case can be
ordered to be compounded.
8. Since the petition has been filed under Section 482 Cr.P.C,
this Court deems it fit to consider the present petition in the light of
the judgment passed by Hon'ble Apex Court in Narinder Singh and
others versus State of Punjab and another (2014)6 Supreme Court
Cases 466, whereby Hon'ble Apex Court has formulated guidelines for
accepting the settlement and quashing the proceedings or refusing to
accept the settlement with direction to continue with the criminal
proceedings. Perusal of judgment referred above clearly depicts that
in para 29.1, Hon'ble Apex Court has returned the findings that
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 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:
29.1Power 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 under Section 482 Cr.P.C the High Court is to form an opinion on either of the aforesaid two objectives.
29.3. 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.
29.4. 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.
29.5. 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.
29.6. 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.
29.7. 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".
9. The Hon'ble Apex Court in case Gian Singh v.State of
Punjab and anr. (2012) 10 SCC 303 has held that power of the High
Court in quashing of the criminal proceedings or FIR or complaint in
exercise of its inherent power is distinct and different from the power
of a Criminal Court for compounding offences under Section 320
Cr.PC. Even in the judgment passed in Narinder Singh's case, the
Hon'ble Apex Court has held that while exercising inherent power
under Section 482 Cr.PC the Court must have due regard to the
nature and gravity of the crime and its social impact and it cautioned
the Courts not to exercise the power for quashing proceedings in
heinous and serious offences of mental depravity, murder, rape,
.
dacoity etc. However subsequently, the Hon'ble Apex Court in
Dimpey Gujral and Ors. vs. Union Territory through Administrator, UT,
Chandigarh and Ors. (2013( 11 SCC 497 has also held as under:-
"7. In certain decisions of this Court in view of the settlement arrived at by the parties, this Court quashed the FIRs though some of the offences were non- compoundable. A two Judges' Bench of this court doubted
the correctness of those decisions. Learned Judges felt that in those decisions, this court had permitted compounding of non-compoundable offences. The said issue was, therefore, referred to a larger bench.
The larger Bench in Gian Singh v. State of Punjab (2012) 10 SCC 303 considered the relevant provisions of the
Code and the judgments of this court and concluded as under: (SCC pp. 342-43, para 61)
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 F.I.R may be exercised where the offender and 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 se serious impact on society. Similarly, any compromise between the victim and offender in relation to the offences under special statutes like 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 offences. But the criminal cases having overwhelmingly and pre-dominatingly civil flavour
stand on 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, High Court may quash criminal proceedings if in its view, because of the compromise between the offender
and victim, the possibility of conviction is remote and bleak and continuation of criminal case would put 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 r proceeding would tantamount to abuse of process of law despite settlement and compromise between
the victim and 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 affirmative, the High Court shall be well within its jurisdiction to quash the
criminal proceeding." (emphasis supplied)
8. In the light of the above observations of this court in Gian Singh, we feel that this is a case where the continuation of criminal proceedings would tantamount to
abuse of process of law because the alleged offences are not heinous offences showing extreme depravity nor are they against the society. They are offences of a personal
nature and burying them would bring about peace and amity between the two sides. In the circumstances of the case, FIR No. 163 dated 26.10.2006 registered under
Section 147, 148, 149, 323, 307, 452 and 506 of the IPC at Police Station Sector 3, Chandigarh and all consequential proceedings arising there from including the final report presented under Section 173 of the Code and charges framed by the trial Court are hereby quashed."
10. Recently Hon'ble Apex Court in its latest judgment dated
4th October, 2017, titled as Parbatbhai Aahir @ Parbatbhai
Bhimsinhbhai Karmur and others versus State of Gujarat and Another,
passed in Criminal Appeal No.1723 of 2017 arising out of SLP(Crl)
No.9549 of 2016, reiterated the principles/ parameters laid down in
Narinder Singh's case supra for accepting the settlement and
.
quashing the proceedings. It would be profitable to reproduce para
No. 13 to 15 of the judgment herein:
"13. The same principle was followed in Central Bureau of
Investigation v. Maninder Singh (2016)1 SCC 389 by a bench of two learned Judges of this Court. In that case, the High Court had, in the exercise of its inherent power under Section 482 quashed proceedings under Sections 420, 467, 468 and 471 read with Section 120-B of the Penal Code. While allowing the appeal filed by the Central Bureau of Investigation Mr Justice
Dipak Misra (as the learned Chief Justice then was) observed that the case involved allegations of forgery of documents to embezzle the funds of the bank. In such a situation, the fact that the dispute had been settled with the bank would not justify a recourse to the power under Section 482:
"...In economic offences Court must not only keep in view that money has been paid to the bank which has been defrauded but also the society at large. It is not a case of simple assault or a theft of a trivial amount; but the offence with which we are concerned is well planned
and was committed with a deliberate design with an eye of personal profit regardless of consequence to the society at large. To quash the proceeding merely on the ground that the accused has settled the amount
with the bank would be a misplaced sympathy. If the prosecution against the economic offenders are not
allowed to continue, the entire community is aggrieved."
14. In a subsequent decision in State of Tamil Nadu v R Vasanthi Stanley (2016) 1 SCC 376, the court rejected the
submission that the first respondent was a woman "who was following the command of her husband" and had signed certain documents without being aware of the nature of the fraud which was being perpetrated on the bank. Rejecting the submission, this Court held that:
"... Lack of awareness, knowledge or intent is neither to be considered nor accepted in economic offences. The submission assiduously presented on gender leaves us unimpressed. An offence under the criminal law is an offence and it does not depend upon the gender of an
accused. True it is, there are certain provisions in Code of Criminal Procedure relating to exercise of jurisdiction Under Section 437, etc. therein but that altogether pertains to a different sphere. A person committing a murder or getting involved in a financial scam or forgery
.
of documents, cannot claim discharge or acquittal on
the ground of her gender as that is neither constitutionally nor statutorily a valid argument. The offence is gender neutral in this case. We say no more on this score..."
"...A grave criminal offence or serious economic offence or for that matter the offence that has the potentiality to create a dent in the financial health of the institutions, is not to be quashed on the ground that there is delay in
trial or the principle that when the matter has been settled it should be quashed to avoid the load on the system..."
15.The broad principles which emerge from the precedents on r the subject may be summarized in the following
propositions:
(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 recognizes and preserves
powers which inhere in the High Court;
(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.
(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;
(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;
(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;
(vi) In the exercise of the power under Section 482 and while dealing with a plea that the dispute has bee inherent n
.
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;
(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 r power to quash is concerned;
(viii) Criminal cases involving offences which arise from
commercial, financial, mercantile, partnership or similar transac mental tions with an essentially civil flavour may in appropriate situations fall for quashing where parties have settled the dispute;
(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
(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.
11. The Hon'ble Apex Court in (2019) 5 SCC 688, titled as
State of Madhya Pradesh vs. Laxmi Narayan , has held as under:-
" 15 . 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:
15.1 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;
15.2. 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;
15.3 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 rquashed merely on the basis of compromise between the victim and the offender;
15.4 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;
15.5 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.
12. It is quite apparent from the aforesaid exposition of law
that High Court has inherent power to quash criminal proceedings
even in those cases which are not compoundable, but such power is
to be exercised sparingly and with great caution. In the judgments,
referred hereinabove, Hon'ble Apex Court has categorically held that
Court while exercising inherent power under Section 482 Cr.P.C. must
have due regard to the nature and gravity of offence sought to be
compounded. Hon'ble Apex Court has though held that heinous and
serious offences of mental depravity, murder, rape, dacoity etc.
cannot appropriately be quashed though the victim or the family of
the victim have settled the dispute, but it has also observed that
while exercising its powers, 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. Hon'ble Apex Court has further held that
Court while exercising power under Section 482 Cr.P.C can also be
swayed by the fact that settlement between the parties is going to
result in harmony between them which may improve their future
relationship. Hon'ble Apex Court in its judgment rendered in State of
.
Tamil Nadu supra, has reiterated that 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 and has held that the
power to quash under Section 482 is attracted even if the offence is
non-compoundable. In the aforesaid judgment Hon'ble Apex Court
has held that while forming an opinion whether a criminal
proceedings 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.
13. In the case at hand also, offences alleged to have been
committed by the petitioner do not involve offences of moral
turpitude or any grave/heinous crime, rather same are petty
offences, as such, this Court deems it appropriate to quash the FIR as
well as consequential proceedings thereto, especially keeping in
view the fact that the petitioner and respondent No.2 have
compromised the matter interse them, in which case, possibility of
conviction is remote and no fruitful purpose would be served in
continuing with the criminal proceedings.
14. Since the matter stands compromised between the
parties and respondent No.2 is no more interested in pursuing the
criminal proceedings against the petitioner, no fruitful purpose would
be served in case proceedings initiated at the behest of respondent
No.2 is allowed to continue, as such, prayer made in the petition at
hand can be accepted.
.
15. Consequently, in view of the averments contained in the
petition as well as the submissions having been made by the learned
counsel for the parties that the matter has been compromised, and
keeping in mind the well settled proposition of law as well as the
compromise being genuine, this Court has no inhibition in accepting
the compromise and quashing the FIR as well as consequent
proceedings pending in the competent Court of law.
16. Accordingly, in view of the detailed discussion made
hereinabove as well as law laid down by the Hon'ble Apex Court, FIR
No. 300 of 2020 dated 23.09.2020 under Sections 279, 337 of IPC
and Section 187 of Motor Vehicles Act, registered at police Station,
Nalagarh, District Solan, Himachal Pradesh as well as consequent
proceedings, if any, pending adjudication in the competent court of
law, are quashed and set-aside. The petitioner-accused is acquitted
of the charge framed against him.
17. The present petition is allowed in the aforesaid terms.
Pending application(s), if any, also stands disposed of.
20th May, 2022 (Sandeep Sharma),
(shankar) Judge
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!