Citation : 2022 Latest Caselaw 9138 Mad
Judgement Date : 29 April, 2022
Crl.O.P.No.6542 of 2022
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 29.04.2022
CORAM :
THE HONOURABLE MR.JUSTICE A.D.JAGADISH CHANDIRA
Crl.O.P.No.6542 of 2022
1. Arumugam
2. Susila
3. D.Ravi
4. Gnanasekaran
5. Punniyakotti .. Petitioners
-Vs-
1. State by,
The Inspector of Police,
Special Cell, Land Grabbing Case,
Thiruvallur.
Cr.No.19 of 2018
2. Venkataramani .. Respondents
Prayer : Criminal Original Petition is filed under Section 482 of the
Criminal Procedure Code, praying to call for the records and quash the case
pending in C.C.No.37 of 2022 on the file of the Special Judge, Land
Grabbing Special Court, Thiruvallur.
(prayer amended vide order dated 29.04.2022 in
Crl.M.P.No.6120 of 2022)
For Petitioners : Mr.V.Bhagyaraj
For Respondents : Mr.A.Gokulakrishnan
Additional Public Prosecutor for R1
1/16
https://www.mhc.tn.gov.in/judis
Crl.O.P.No.6542 of 2022
ORDER
The Criminal Original Petition has been filed to quash the case pending
in C.C.No.37 of 2022 on the file of the Special Judge, Land Grabbing
Special Court, Thiruvallur.
2. The case of the prosecution as per the defacto complainant/second
respondent is that the petitioners joined together and created a fabricated
document in respect of the second respondent/defacto complainant's
property. The defacto complainant's ancestral property situated in Survey
No.138/3 at Tandalam Village, Uthukottai Taluk, Thiruvallur District, where
the first petitioner is the tenant of the said property. It is submitted that the
first petitioner, with the help of third, fourth and fifth petitioners fabricated
a false document and sold the said property to the second petitioner, who is
the wife of the first petitioner. In view of the above, the defacto complainant
gave a complaint before the first respondent. Pursuant to which, a case was
registered in Cr.No.19 of 2018. After completion of investigation, charge
sheet has been filed in C.C.No.37 of 2022 on the file of the Special Judge,
Land Grabbing Special Court, Thiruvallur.
https://www.mhc.tn.gov.in/judis Crl.O.P.No.6542 of 2022
3. The learned counsel for the petitioners would submit that the 1 st
petitioner is the tenant of the 2nd respondent/defacto complainant. He would
further submit that the matter has been compromised between the parties.
Hence, he seeks to quash the case pending in C.C.No.37 of 2022.
4. The learned Additional Public Prosecutor would submit that based
on the complaint given by the 2nd respondent/defacto complainant, a case
in Cr.No.19/2018 was registered by the first respondent. After investigation,
charge sheet has been filed and it has been taken up in C.C.No.37/2022 on
the file of the Special Judge, Land Grabbing Special Court, Thiruvallur.
5. The case is under trial. By passage of time, the parties have
decided to bury their hatchet and compromise the dispute amicably among
themselves.
6. A Joint Compromise Memo has been filed before this Court, which
have been signed by the petitioners and the second respondent/defacto
complainant and also by their respective counsel. The petitioners and the
https://www.mhc.tn.gov.in/judis Crl.O.P.No.6542 of 2022
2nd respondent/defacto complainant are present before this Court and they
were identified by their respective counsel. This Court also enquired both
the parties and satisfied that the parties have come to an amicable settlement
between themselves. An affidavit filed by the 2nd respondent/defacto
complainant is extracted hereunder:-
''1. I am the deponent/2nd respondent herein and i had lodged a report against the petitioners before the 1st respondent police and the same was registered in Crime No.19 of 2018 under Section 420, 465, 468, 471 & 506(ii) of IPC and then investigation completed Charge-sheet was filed before the learned Judicial Magistrate, Uthukottai in C.c.17 of 2021 and the same is pending. I am well acquainted with the facts of the case.
2. I further submit that i owned a ancestral property situated at Thiruvallur District, Uttukottai Taluk, Tandalam Village in survey No.138/3. And me and family members lived in Chennai, 1st petitioner is the tenant in the said property with the help of 3rd, 4th & 5th petitioner fabricated the false document and sold the said property to the 2nd petitioner who is the wife of the 1st petitioner.
Hence i lodged a report before the 1st respondent on and the same was registered in Crime No.19 of 2018 under Section 420, 465, 468, 471 & 506(ii) of IPC against the
https://www.mhc.tn.gov.in/judis Crl.O.P.No.6542 of 2022
petitioners and then investigation completed Charge-sheet was filed before the learned Judicial Magistrate, Uthukottai in C.C.No.17 of 2021 and then the case was transfered to the Special Judge, Land Grabbing Special Court, Thiruvallur in C.C.No.37 of 2022 and now same is pending and now the matter has been amicably settled between us. So it is respectfully submits that the case has been registered and pending trial in C.C.No.17 of 2021 on the file if Judicial Magistrate, Uthukottai against the petitioners may be quashed.
3. It is further submits that the petitioners want to settle the matter amicably for that they canceled the disputed sale deed vide Doc. No.3252 of 2018 on 05.10.2018 SRO Arani, Thiruvallur District.
4. I further submits that now with the help of elder people's advice the petitioner and myself had become compromised and we had settled the issues amicably between us, because i know him (petitioners) for past 10 years and in order maintain good relationship and peaceful harmony between them, they had settled the issues amicably between themselves and the case also do not want to proceed further in the above matter.
5. I further submits that based in the advice of the elder peoples of our community and my family i had decided to not to claim anything from the petitioners and
https://www.mhc.tn.gov.in/judis Crl.O.P.No.6542 of 2022
their family members, and i will not lodge any complaint in the future against the petitioners and his family members regarding this issue.”
7. In Gian Singh vs. State of Punjab [2012 (10) SCC 303], the
Supreme Court has held as follows:
"61. The position that emerges from the above discussion can be summarized 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 FIR may be exercised where the offender and the 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 serious offences of mental depravity or offences like murder, rape, dacoity, etc. cannot be fittingly quashed even though the victim or victim's family and the offender have settled the dispute. Such offences
https://www.mhc.tn.gov.in/judis Crl.O.P.No.6542 of 2022
are not private in nature and have a serious impact on society."
8. In Narinder Singh v. State of Punjab [2014(6) SCC 466], after
considering the Gian Singh's case referred to above, the Hon'ble Supreme
Court has held as follows :-
29.1. 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 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 the High Court is to form an opinion on either of the aforesaid two objectives.
29.3. Such a power is not to 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
https://www.mhc.tn.gov.in/judis Crl.O.P.No.6542 of 2022
impact on society. Similarly, for the 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 hand, those criminal cases having overwhelmingly and predominantly 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."
9. In Parbatbhai Aahir v. State of Gujarat [AIR 2017 SC 4843],
the Supreme Court held thus"
"(1) Section 482 CrPC 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 recognises and preserves powers which inherent
https://www.mhc.tn.gov.in/judis Crl.O.P.No.6542 of 2022
in the High Court.
(2) 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 CrPC. The power to quash under Section 482 is attracted even if the offence is non- compoundable.
(3) 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.
(4) 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. (5) 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 formulate.
(6) In the exercise of the power under Section 482 and while
https://www.mhc.tn.gov.in/judis Crl.O.P.No.6542 of 2022
dealing with a plea that the dispute has been 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.
(7) 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 insofar as the exercise of the inherent power to quash is concerned.
(8) Criminal cases involving offences which arise from commercial, financial, mercantile, partnership or similar transactions with an essentially civil flavour may in appropriate situations fall for quashing where parties have settled the dispute.
(9) 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
https://www.mhc.tn.gov.in/judis Crl.O.P.No.6542 of 2022
(10) There is yet an exception to the principle set out in Propositions (8) and (9) 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."
10. Subsequently, a three judges bench of the Hon'ble Apex Court in
State of Madhya Pradesh v. Laxmi Narayan reported in (2019) 5 SCC
688 the Hon'ble Supreme Court, considering all the above judgments, has
held as follows:
i) 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;
ii) such power is not to be exercised in those prosecutions
https://www.mhc.tn.gov.in/judis Crl.O.P.No.6542 of 2022
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;
iii) 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;
iv) 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
https://www.mhc.tn.gov.in/judis Crl.O.P.No.6542 of 2022
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;
v) 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. Keeping the above principles in mind, let us now consider the
instant case as to whether it is a fit case to quash the criminal proceedings
https://www.mhc.tn.gov.in/judis Crl.O.P.No.6542 of 2022
based on the settlement arrived at between the parties.
12. In the case at hand, the petitioners are charged for the offences
punishable under Sections 420, 465, 468, 471, 506(i) of IPC. Now, the
petitioners and the 2nd respondent/defacto complainant have amicably
settled their disputes between themselves. The 2nd respondent/defacto
complainant has also filed an affidavit stating that the defacto complainant
and the petitioners had decided to settle the issue amicably.
13. In view of the compromise between the parties, the possibility of
conviction is also remote and bleak. In the above circumstances, the
continuity of the criminal proceedings would only cause oppression and
prejudice to the parties, hence, in order to secure the ends of justice, this
Court is inclined to quash the proceedings as against the petitioners.
14. Accordingly, this Criminal Original Petition is allowed and the
criminal proceedings initiated against the petitioner in CC.No.37 of 2022 on
the file of the Special Judge, Land Grabbing Special Court, Thiruvallur, is
quashed and the Joint Memo of Compromise signed by both the parties
https://www.mhc.tn.gov.in/judis Crl.O.P.No.6542 of 2022
shall form part of Court records.
29.04.2022.
gsk/drm
To
1. The Special Judge, Land Grabbing Special Court, Thiruvallur.
2. The Inspector of Police, Special Cell, Land Grabbing Case Thiruvallur.
Cr.No.19 of 2018
3. The Public Prosecutor, High Court, Madras.
A.D.JAGADISH CHANDIRA. J.,
gsk/drm
https://www.mhc.tn.gov.in/judis Crl.O.P.No.6542 of 2022
Crl.O.P.No.6542 of 2022
29.04.2022
https://www.mhc.tn.gov.in/judis
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!