Citation : 2022 Latest Caselaw 2377 Jhar
Judgement Date : 30 June, 2022
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr.M.P. No. 1541 of 2020
with
I.A. No. 5097 of 2022
1. Dinesh Saw
2. Rekha Devi ..... ... Petitioners
Versus
1. The State of Jharkhand
2. Basudev Hadi @ Baso Hadi ..... ... Opposite Parties
--------
CORAM : HON'BLE MR. JUSTICE SANJAY KUMAR DWIVEDI
------
For the Petitioners : Mr. Arwind Kumar, Advocate. For the State : Mr. Prabhu Dayal Agrawal, Spl.P.P. For the O.P. No. 2 : Mr. Deepankar Roy, Advocate.
------
04/ 30.06.2022 Heard Mr. Arwind Kumar, learned counsel appearing for the petitioners, Mr. Prabhu Dayal Agrawal, learned Spl.P.P. appearing for the State and Mr. Deepankar Roy, learned counsel appearing for the O.P. No. 2.
2. This petition has been filed for quashing of the entire criminal proceeding including the order taking cognizance dated 08.02.2019, passed in connection with SC/ST Case No. 61 of 2018, pending in the Court of learned Special Judge (SC/ST Act), Giridih.
3. Mr. Arwind Kumar, learned counsel appearing for the petitioners submits that during the pendency of this petition, good sense has prevailed between the parties and both the parties have compromised their case.
4. Mr. Deepankar Roy, learned counsel appearing for the O.P. No. 2 also accepts the submission of Mr. Kumar, learned counsel appearing for the petitioners. He submits that I.A. has been filed, which is supported by separate affidavit of O.P. No. 2 and these petitioners.
5. It is settled law that even the Sections are not compoundable and no societal interest is involved and the dispute has been settled between the parties, the Court can exercise the power, under Section 482 Cr.P.C. Reference in this regard may be made to the case of "Narinder Singh & Others v. State of Punjab & Another", reported in (2014) 6 SCC 466 for exercising the inherent power to quash the criminal proceeding involving non-compoundable offence in view of compromise which has been arrived between the parties as held in paragraph no.29(2) and paragraph 29(5) of the said judgment, is as under:-
"29.2. When the parties have reached the settlement and on that basis petition for quashing the criminal proceedings is filed, the quiding 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.
xxx xxx xxx 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."
6. Recently, the Hon'ble Supreme Court has considered the compromise matter. The case arising out of SC/ST Act. In the case of "Ramawatar v. State of Madhya Pradesh" [Criminal Appeal No.1393 of 2011] wherein at paragraph no.16, it has been observed as follows:-
"16. On the other hand, where it appears to the Court that the offence in question, although covered under the SC/ST Act, is primarily private or civil in nature, or where the alleged offence has not been committed on account of the caste of the victim, or where the continuation of the legal proceedings would be an abuse of the process of law, the Court can exercise its powers to quash the proceedings. On similar lines, when considering a prayer for quashing on the basis of a compromise/settlement, if the Court is satisfied that the underlying objective of the Act would not be contravened or diminished even if the felony in question goes unpunished, the mere fact that the offence is covered under a special statute would not refrain this Court or the High Court, from exercising their respective powers under Article 142 of the Constitution or Section 482 Cr.P.C."
7. In view of the above facts and considering the judgments of Hon'ble Supreme Court in the cases of "Narinder Singh & Others v. State of Punjab & Another" and "Ramawatar v. State of Madhya Pradesh" (supra), the entire criminal proceeding including the order taking cognizance dated 08.02.2019, passed in connection with SC/ST Case No. 61 of 2018, pending in the Court of learned Special Judge (SC/ST Act), Giridih, are hereby, quashed.
8. This petition is allowed and disposed of. The aforesaid interlocutory application also stands disposed of.
9. Interim order, granted earlier stands vacated.
(Sanjay Kumar Dwivedi, J.) Amitesh/-
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!