Citation : 2023 Latest Caselaw 15767 MP
Judgement Date : 25 September, 2023
1
IN THE HIGH COURT OF MADHYA PRADESH
AT INDORE
BEFORE
HON'BLE SHRI JUSTICE ANIL VERMA
ON THE 25 th OF SEPTEMBER, 2023
MISC. CRIMINAL CASE No. 30563 of 2023
BETWEEN:-
CHAMPALAL S/O SHRI NATHULAL GOYAL, AGED 48
Y E A R S , OCCUPATION: GOVT. SERVICE GRAM
TALWADA BUJURG DISTRICT BARWANI (MADHYA
PRADESH)
.....PETITIONER
(BY SHRI AKASH SHARMA - ADVOCATE)
AND
1. THE STATE OF MADHYA PRADESH THROUGH
POLICE STATION RAJPUR DISTRICT BARWANI
(MADHYA PRADESH)
2. VICTIM X THROUGH POLICE STATION RAJPUR
DIST. BARWANI (MADHYA PRADESH)
.....RESPONDENTS
( SHRI MUKESH SHARMA - GOVERNMENT ADVOCATE)
( SHRI NAMAN RAJ SINGH RATHORE - ADVOCATE FOR RESPONDENT
NO.2)
This application coming on for admission this day, the court passed the
following:
ORDER
The petitioner has filed this petition under Section 482 of the Code of Criminal Procedure, 1973 (herein after referred to as the Code) for quashment of FIR dated 12.11.2022 registered vide Crime No. 481/2022 at Police Station Rajpur, District Barwani (MP) for the offence under Sections 354, 376, 376(2) (N), 376(2)(H) and 506 of Indian Penal Code, 1860 (herein after referred to as
Signature Not Verified the IPC) and all subsequent proceedings thereto including ST No. 82/2023 Signed by: BHUNESHWAR DATT Signing time: 27-09-2023 10:29:13
pending before the Court of Third Additional Sessions Judge, Barwani.
2. Brief facts of the case are that petitioner is step father of prosecutrix/respondent no. 2. She has lodged an FIR at police station Rajpur by stating that she has started living with his step father and step mother since 2015. Her step father always tried to touch her body with an intention to outrage her modesty and also made her obscene photographs and videos. When she narrated the incident to her mother, her mother never supported to prosecutrix. On 16.5.2022 petitioner committed rape upon prosecutrix and threatened her that if she disclose the incident to anyone he will oust her from the house and also beaten her. According offence has been registered against the petitioner.
3. After completion of investigation, charge-sheet was filed and trial is pending before the Third Additional Sessions Judge Barwani.
4. Subsequently, on the basis of the amicable settlement arrived at between the petitioner and the prosecutrix, a joint compromise petition under Section 320 (2) of the Cr.P.C. was filed before this Court and the factum of compromise has been verified by the Principal Registrar of this Court on 17.7.2023.
5. It is submitted by the petitioner and respondent No.2 that the matter has been amicably settled between them and they have arrived at peaceful settlement and have also filed a joint compromise petition, which has been duly verified by the Principal Registrar of this Court. Therefore, the continuance of proceeding before the Court with regard to aforementioned offences will amount to sheer wastage of valuable time of this Court and will also result in harassment of the parties.
6. Learned counsel appearing for respondent No.2 also admits that the Signature Not Verified Signed by: BHUNESHWAR DATT Signing time: 27-09-2023 10:29:13
matter has been amicably settled between both the parties and therefore, the prosecutrix has no objection if the petitioner / accused is acquitted from the offences.
7. Heard the learned counsel appearing for the parties and also perused the record.
8. This Court vide order dated 17.7.2023 had directed both the parties to appear personally before the Principal Registrar of this Court for verification of factum of compromise. Both the parties personally appeared before the Principal Registrar of this Court and as per the verification report, the matter has been amicably settled between both the parties and they have entered into compromise voluntarily, without any undue influence, pressure, fear and coercion, but the offence under Sections 354, 376, 376(2)(N), 376(2)(H) of IPC are non-compoundable in nature.
9. The Hon'ble Apex Court in the case of Central Bureau of Investigation v. Sadhu Ram Singh & Others, (2017) 5 SCC 350, while considering the exercise of inherent powers under Sections 482 and 320 of the Code, has upheld the quashment of non-compoundable offences, pursuant to settlement arrived at by the parties, holding that exercise of judicial restraint vis- a-vis continuance of criminal proceedings after compromise arrived at between the parties, may amount to abuse of process of Court and futile exercise.
Taking into account the law laid down by Hon'ble apex Court, in the opinion of this Court, as the compromise between the parties was arrived at between the parties, thus continuation of the prosecution in such matters will be a futile exercise, which will serve no purpose. Under such a situation, Section 482 of the Code can be justifiably invoked to prevent abuse of process of law and wasteful exercise by the Courts below. More so, offence in question are not Signature Not Verified Signed by: BHUNESHWAR DATT Signing time: 27-09-2023 10:29:13
against the society, but merely affect the victim.
10. The Hon'ble Supreme Court in Uday v. State of Karnataka (2003) 4 SCC 46, Pramod Suryabhan Pawar v. State of Maharashtra (2019) 9 SCC 608, Sonu v. State of Uttar Pradesh 2021 SCC OnLine SC 181, Hitesh Verma v. State of Uttarakhand (2020) 10 SCC 710, Kapil Gupta v. State of NCT Delhi, in Criminal Appeal No. 1217 of 2022 @ SLP (CRL.) No. 5806 of 2022 had held that even serious offences such as offences under Section 376 of the IPC can be quashed on the basis of the compromise between the parties where the parties are bound by marriage or are close family members. The Hon'ble Supreme Court had taken a view that continuation of such cases between family members and between a wife and husband would not ensure to anybody's benefit and would only result in further straining of ties within the family.
11. The Hon'ble Supreme Court in catena of judgments Jagdish Channa & others v. State of Haryana & another, AIR 2008 SC 1968, Madan Mohan Abbot v. State of Punjab, AIR 2008 SC 1969, Shiji v. Radhika & Another, (2011) 10 SCC 705, Narinder Singh & others v. State of Punjab (2014) 6 SCC 466, B.S. Joshi and others v. State of Haryana and another (2003) 4 SCC 675, Gian Singh v. State of Punjab (2012) 10 SCC 303 and Parbatbhai Ahir alias Parbatbhai Bhimsinhbhai Karmur and others v. State of Gujarat and another, (2017) 9 SCC 641, laid down that even in non compoundable cases on the basis of compromise, criminal proceedings can be quashed so that valuable time of the Court can be saved and utilized in other material cases.
12. Relying upon the law laid down by the Hon'ble apex Court, this
Signature Not Verified Signed by: BHUNESHWAR DATT Signing time: 27-09-2023 10:29:13
Court is of the considered opinion that as the matter has been amicably settled between the parties, therefore, nothing survives in the present matter and continuance of trial in such matter will be a futile exercise, which will serve no purpose.
13. Under such a situation, inherent power under Section 482 of Code can be justifiably invoked to prevent abuse of the process of law and wasteful exercise by the Courts below.
14. Resultantly, this petition preferred under Section 482 of the Code is hereby allowed a n d the FIR dated 12.11.2022 registered vide Crime No. 481/2022 at Police Station Rajpur, District Barwani for the offence under Sections 354, 376, 376(2)(N), 376(2)(H) and 506 of the IPC and subsequent proceeding thereto including ST No. 82/2023 pending before the Third Additional Sessions Judge, Barwani District Barwani (MP) also stand quashed against the petitioner.
15 Let a copy of this order be sent to the Court concerned for necessary compliance. No order as to costs.
16. IA No. 10578/2023, an application under Section 320 (1) of the Code filed by the parties also stands disposed of.
Certified copy as per rules.
(ANIL VERMA) JUDGE BDJ
Signature Not Verified Signed by: BHUNESHWAR DATT Signing time: 27-09-2023 10:29:13
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!