Citation : 2022 Latest Caselaw 9273 HP
Judgement Date : 14 November, 2022
1
IN THE HIGH COURT OF HIMACHAL PRADESH AT SHIMLA
ON THE 14th DAY OF November, 2022
.
BEFORE
HON'BLE MR. JUSTICE SANDEEP SHARMA
CRIMINAL MISCELLANEOUS PETITION (MAIN) UNDER SECTION
432 CR.PC NO. 1060 OF 2022
BETWEEN:-
1. ASHISH MANDELA AGED 29
YEARS S/O SHRI CHAMAN LAL
R/O VILLAGE AND POST OFFICE
BIARA, TEHSIL AMB DISTRICT
UNA, H.P.
2. ASHOK KUMAR S/O SHRI PARAS
RAM R/O VILLAGE AND POST
OFFICE LOWER ANDORA TEHSIL
AMB DISTRICT UNA H.P. AGED 54
YEARS
....PETITIONERS
(BY MR. ANUP RATTAN, ADVOCATE)
AND
1. RAM PAL S/O SHRI PREM CHAND
R/O VILAGE AND POST OFFICE
KATOHAR KALAN, TEHSIL AMB
DISTRICT UNA, H.P.
2. SUSHIL KUMAR S/O SHRI SUDESH
KUMAR R/O VILLAGE & POST
OFFICE DIARA TEHSIL AMB,
DISTRICT UNA, H.P.
3. STATE OF HIMACHAL PRADESH.
....RESPONDENTS
(MR. ARUHN KAUSHAL, ADVOCATE,
::: Downloaded on - 17/11/2022 20:30:56 :::CIS
2
FOR R-1 and 2)
(MR. SUDHIR BHATNAGAR, ADDITIONAL
ADVOCATE GENERAL with MR. SUNNY
.
DHATWALIA, ASSISTANT ADVOCATE GENERAL,
FOR R-3).
This petition coming on for order this day, Hon'ble Mr.
Justice Sandeep Sharma, passed the following:-
ORDER
By way of instant petition filed under Section 482 of the Code of
Criminal Procedure, prayer has been made on behalf of the petitioners for
quashing of FIR No. 88 of 2018 dated 04.05.2018 registered at Police
Station, Amb District Una (HP) under Sections 279, 337 & 338 IPC and
Section 185 of Motor Vehicle Act as well as consequential proceedings
pending before the Ld. Chief Judicial Magistrate Court (I), Amb, District Una
in case No. 129 of 2018 titled State of H.P. Versus Ashish Mandela and
others on the basis of compromise (Annexure P2) .
2. Precisely, the facts of the case, as emerge from the record are
that that the FIR sought to be quashed in the instant proceedings came to
be lodged at the behest of respondent No.1 (hereafter referred to as the
complainant), who alleged on 03.05.2018 at 09.15 P.M., while he was
standing outside his shop, car bearing registration No. HP 19B 6464 being
driven by petitioner No.2 Ashok Kumar, came from Amb side and stopped in
front of his shop. Complainant submitted that petitioner No. 2 after having
talked to him for five minutes, suddenly turned his vehicle towards Amb, as a
consequence of which, motor cycle bearing No. HP19B 5047 being driven
by petitioner Ashish Mandela, coming from Amb side hit with the car being
driven by petitioner No. 2 as a consequence of which, both rider and pillion
.
of the motor cycle fell on the ground and suffered serious injuries. In the
aforesaid accident, respondent No.2 Suresh Kumar, suffered injury on his
neck/head, as a result of which, he was shifted to hospital by the petitioner
No.2 Ashok Kumar. On the basis of aforesaid complaint made by Ram Pal, a
case under Section 279, 337 & 338 IPC came to be lodged against drivers of
both car and motor cycle involved in the accident, as detailed hereinabove.
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, whereby both the parties have resolved
to settle their dispute amicably interse them 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 11.11.2022, this Court while directing respondent-
State to verify factum with regard to compromise inter se parties also deemed it
necessary to cause presence of parties especially respondents No. 1 and 2. Though
instructions of respondent-State are awaited but respondents No. 1 and 2 have
come present and are being represented by Sh. Arun Kaushal, Advocate.
Respondent No.1 Sh. Ram Pal states on oath that he of his own volition and without
any external pressure has entered into compromise, whereby both the parties
resolved to settle their dispute amicably inter se them. He states that since
drivers of vehicles involved in an accident as well as respondent No. 2
Sushil Kumar, who suffered injuries, have compromised the matter
and they do not wish to contest the case further, he shall have
no objection, in case, prayer made for quashing of FIR as a consequential
proceedings is accepted. He states that he had merely informed police with
.
regard to accident and if the person namely Sushil Kumar, who suffered
injuries, is not interested to prosecute the case further, he shall have no
objection, in case, prayer made in the instant petition of quashing of FIR is
accepted. While admitting contents of compromise placed on record to be
correct, he also admits his signatures, upon the same. Respondent No. 2 Sh.
Sushil Kumar who suffered injury states that accident did not occur on
account of rash and negligent driving of petitioner, rather on account of error
of judgment coupled with the fact that while he was under treatment he was
duly taken care of by petitioners and as such he shall have no objection in
case prayer made in the instant petition for quashing of FIR as a consequent
proceedings pending in the competent Court of law is accepted. Respondent
No.2 further states that since he has already recovered from the injuries and
has to pursue his studies, he does not wish to prosecute the case further.
While admitting the contents of compromise placed on record to be correct
he admits his signatures upon the same.
4. Pursuant to aforesaid order, respondent-State has filed status
report, which is taken on record, however the same is silent about the factum
of compromise, if any, arrived inter se parties.
5. After having heard aforesaid statements made by respondents
No.1 and 2 Sh. Sunny Dhatwalia, Assistant Advocate General 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.1 and
.
2/complainant before this Court and as such, respondent-State shall have no
objection in case the prayer made in the petitions is allowed.
6. 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.
7 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".
8 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 rbe 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 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."
9. Recently Hon'ble Apex Court in its latest judgment dated 4 th 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 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 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 rimplications 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.
10. 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 quashed 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.
11. 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.
12. 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.
13. 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.
14 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.
15. Accordingly, in view of the detailed discussion made herein
above as well as law laid down by the Hon'ble Apex Court, FIR No. 88 of
2018, dated 04.05.2018 under Sections 279, 337 & 338 IPC and Section
185 of Motor Vehicle Act, registered at Police Station Amb, Una, H.P.,
Himachal Pradesh as well as consequent criminal 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.
16. The present petition is allowed in the aforesaid terms. Pending
application(s), if any, also stands disposed of.
.
14th
November, 2022 (Sandeep Sharma),
(gaurav) Judge
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!