Citation : 2024 Latest Caselaw 21243 MP
Judgement Date : 6 August, 2024
01
IN THE HIGH COURT OF MADHYA PRADESH
AT GWALIOR
BEFORE
HON'BLE SHRI JUSTICE MILIND RAMESH PHADKE
ON THE 6th AUGUST 2024
MISCELLANEOUS CRIMINAL CASE NO.30123/2024
NARESH KUMAR JETWANI
Vs.
STATE OF MADHYA PRADESH AND ANOTHER
Appearance:
SHRI GAJENDRA SINGH KUSHWAH- ADVOCATE FOR THE
PETITIONER.
SHRI B.M. PATEL - PUBLIC PROSECUTOR FOR THE
RESPONDENT NO.1/STATE.
SHRI HURDESH SONI - ADVOCATE FOR RESPONDENT
NO.2/COMPLAINANT
______________________________________________________________
ORDER
By invoking inherent powers of this Court, present petition
has been preferred by petitioner under section 482 of Cr.P.C.
seeking quashment of FIR bearing crime No.139 of 2020
registered at Police Station Morar, District Gwalior for the offence
punishable under Sections 420, 406 of IPC against the petitioner
and the consequent proceedings.
2. Alongwith the petition, the petitioner and the respondent
no.2, have filed I.A. Nos.14082/2024 & 14083 of 2024 stating
therein that the dispute between the parties has been resolved and
they have entered into compromise with no intention to pursue the
matter further.
3. In compliance of order passed by this Court, the factum of
compromise has been verified by the Principal Registrar of this
Court, who has recorded the statements of complainant as well as
petitioner - accused person and has submitted the report that the
parties have arrived at compromise voluntarily without any threat,
inducement and coercion.
4. In view of the above, it would be apposite to survey the law in
respect of compounding in non-compoundable case. The Apex
Court in the case of Gian Singh Vs. State of Punjab and Anr.
reported in (2012) 10 SCC 303 after considering the the
provisions of section 320 and 482 of the Cr.P.C held that the
compounding can he permitted in a non-compoundable offence.
Relevant part of the order of the order reads as under :-
"Quashing of offence or criminal proceedings on the ground of settlement between an offender and victim is not the same 2 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.
B.S.Joshi, Nikhil Merchant, Manoj Sharma and Shiji do illustrate the principle that the High Court may quash criminal proceedings or FIR or complaint in exercise of its inherent power under Section 482 of the Code and Section 320 does not limit or affect the powers of the High Court under Section 482. Can it be said that by quashing criminal proceedings in B.S.Joshi, Nikhil Merchant, Manoj Sharma and Shiji this Court has compounded the non- compoundable offences indirectly? We do not think so. There does exist the distinction between compounding of an offence under Section 320 and quashing of a criminal case by the High Court in exercise of inherent power under Section 482. The two powers are distinct and different although the ultimate
consequence may be the same viz. acquittal of the accused or dismissal of indictment."
5. In a subsequent order, in the case of Narinder Singh and Ors
Vs. State of Punjab and Anr. passed in Criminal Appeal
No.686/2014 dated 27.03.2014 after relying on the judgment
passed in the case of Gian Singh (supra), the Apex Court permitted
the compounding in a non-compoundable case and quashed the
criminal proceedings.
6. In the case of Daxaben vs. State of Gujarat (Arising out of
SLP (Crl.) No.1132-1155 of 2022), the Apex Court held that the
inherent power of the High Court under Section 482 of the Cr.P.C.
is wide and can even be exercised to quash criminal proceedings
relating to non-compoundable offences, to secure the ends of
justice or to prevent abuse of the process of Court. Where the
victim and offender have compromised disputes essentially civil
and personal in nature, the High Court can exercise its power
under Section 482 of the Cr.P.C. to quash the criminal proceedings.
7. In the case of State of M.P. vs. Laxmi Narayan (2019) 5 SCC
688, a Three Judge Bench of the Apex Court discussed the earlier
judgments of the Apex Court and laid down the principles in para-
15. The relevant para-15.1 and 15.2 are reproduced 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;"
8. In the case of Jaswant Singh vs. State of Punjab and Anr.,
Criminal Appeal No.1233 of 2021 (Arising out of SLP (Crl.)
No.7072 of 2021 decided on 20.10.2021), the Apex Court held in
para 61 that criminal cases having overwhelmingly and
predominatingly civil flavour stand on a 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, the proceedings can be quashed in exercise of the
powers under Section 482 of the Cr.P.C. in non-compoundable
cases on the basis of compounding.
9. In the cases of Jagdish Channa & others Vs. State of
Haryana & another (AIR 2008 SC 1968), Madan Mohan Abbot
Vs. State of Punjab (AIR 2008 SC 1969), Shiji Vs. Radhika &
Another (2011) 10 SCC 705, Narinder Singh & others Vs.
State of Punjab (2014) 6 SCC 466 and Anita Maria Dias and
Another vs. State of Maharashtra and Anr. (2018) 3 SCC 290,
Supreme Court has 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
utilised in other material cases.
10. In view of the above facts and circumstances and taking into
account the law laid down by Hon'ble Apex Court, in the opinion
of this court, continuance of the prosecution in such matters will be
a futile exercise which will serve no purpose. Under such a
situation, Section 482 Cr.P.C. can be justifiably invoked to prevent
abuse of the process of law and wasteful exercise by the courts
below.
11. Considering the fact that respondent no.2- complainant and
petitioner- accused person have amicably resolved the issue, this
Court allows this MCRC with the following directions:-
1. FIR bearing crime No.139 of 2020 registered at Police Station Morar, District Gwalior for the offence punishable under Sections 420, 406 of IPC against the petitioner stands quashed.
2. All the consequential proceedings flowing out of the said case also stand quashed.
12. Petition stands disposed of. No order as to costs.
(MILIND RAMESH PHADKE) JUDGE mani
SUBASRI MANI 2024.08.07 23:38:51 +05'30'
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!