Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sunil Kumar Dayma S/O Shri Banshi Lal ... vs State Of Rajasthan (2024:Rj-Jp:12423)
2024 Latest Caselaw 1715 Raj/2

Citation : 2024 Latest Caselaw 1715 Raj/2
Judgement Date : 12 March, 2024

Rajasthan High Court

Sunil Kumar Dayma S/O Shri Banshi Lal ... vs State Of Rajasthan (2024:Rj-Jp:12423) on 12 March, 2024

Author: Anil Kumar Upman

Bench: Anil Kumar Upman

[2024:RJ-JP:12423]

        HIGH COURT OF JUDICATURE FOR RAJASTHAN
                    BENCH AT JAIPUR

        S.B. Criminal Miscellaneous (Petition) No. 5006/2023

1.       Sunil Kumar Dayma S/o Shri Banshi Lal Dayma, Aged
         About 26 Years, Resident Of Bhabru Tehsil Virat Nagar
         District Jaipur(Raj).
2.       Vijay Dayma S/o Shri Banshi Lal Dayma, Aged About 24
         Years, Resident Of Bhabru Tehsil Virat Nagar District
         Jaipur(Raj.)
3.       Mukesh Kumar Sharma S/o Shri Babu Lal, Aged About 32
         Years, Resident Of Bhabru Tehsil Virat Nagar District
         Jaipur(Raj.)
4.       Surendra Kumar Gurjar S/o Shri Ramkaran Gurjar, Aged
         About 24 Years, Resident Of Bhabru Tehsil Virat Nagar
         District Jaipur(Raj.)
5.       Ishwar Lal Dayma S/o Shri Ramchandra Dayma, Aged
         About 44 Years, Resident Of Ward No. 13 Bhabru , Tehsil
         Virat Nagar District Jaipur(Raj.)
6.       Mahesh Kumar Khatik S/o Shri Bhagwan Shai Khatik,
         Aged About 42 Years, Resident Of Bhabru Tehsil Virat
         Nagar District Jaipur(Raj.)
7.       Rajendra Kumar Dayma S/o Shri Girdhari Lal Dayma,
         Aged About 42 Years, Resident Of Khatiko Ka Mohlla
         Bhabru Tehsil Virat Nagar Districtjaipur(Raj.)
                                                                    ----Petitioners
                                     Versus
1.       State Of Rajasthan, Through P.P.
2.       Santosh     Kumar      S/o      Shri     Sultanaram,        Resident   Of
         Luhatana Kalan, District Jaipur(Raj.)
                                                                  ----Respondents


For Petitioner(s)          :     Mr. Mahendra Kumar Saini
For Respondent(s)          :     Mr. M.K. Sheoran, PP
                                 Mr. B.L. Dhakar for complainant



           HON'BLE MR. JUSTICE ANIL KUMAR UPMAN

                                      Order

12/03/2024

                      (Downloaded on 05/04/2024 at 09:30:38 PM)
 [2024:RJ-JP:12423]                     (2 of 7)                     [CRLMP-5006/2023]


1.    The petitioner No.1 and the complainant are present in

person and have been duly identified by their respective counsel.

2.    By way of this criminal misc. petition under Section 482 of

the Code of Criminal Procedure, the accused-petitioners have

approached      this   Court      with      a     prayer      to   quash   the   FIR

No.155/2023 registered at Police Station Bhabru, District Jaipur

Rural for the offences punishable under Sections 143, 341, 323

and 504 IPC and Section 3(1)(r), 3(1)(S) and 3(2)(va) of SC/ST

(Prevention of Atrocities) Act.

3.    Learned counsel for the petitioners submits that during

pendency of the investigation, the petitioners have entered into a

compromise with the complainant and the written compromise has

been annexed with this petition.

4.    Learned counsel for the complainant while accepting the

factum of compromise submits that the complainant has no

objection if the FIR in question is quashed.

5.    Learned Public Prosecutor submits that apart from the

offences punishable under Sections 143, 341, 323 and 504 IPC,

the FIR has been registered under the provision of SC/ST Act as

well and the same cannot be quashed on the basis of compromise.

He, however, accepts the factum of compromise having been

entered into without coercion and duress.

6.    In order to support his contention that FIR/proceedings

under the provisions of Scheduled Castes and Scheduled Tribes

(Prevention of Atrocities) Act, 1989 (hereinafter referred to as the

'SC/ST Act') can be quashed, learned counsel for the petitioner

invites Court's attention towards the order dated 25.10.2021

[2024:RJ-JP:12423] (3 of 7) [CRLMP-5006/2023]

passed by Hon'ble Supreme Court in the case of Ramawatar Vs.

State of Madhya Pradesh reported in AIR 2021 SC 5228.

7. In the above referred case of Ramawatar (supra), Hon'ble

the Supreme Court has observed thus :

"12. In view of the settled proposition of law, we affirm the decision of this Court in Ramgopal (Supra) and reiterate that the powers of this Court under Article 142 can be invoked to quash a criminal proceeding on the basis of a voluntary compromise between the complainant/victim and the accused.

13. We, however, put a further caveat that the powers under Article 142 or under Section 482 Cr.P.C., are exercisable in postconviction matters only where an appeal is pending before one or the other Judicial forum. This is on the premise that an order of conviction does not attain finality till the accused has exhausted his/her legal remedies and the finality is subjudice before an appellate court. The pendency of legal proceedings, be that may before the final Court, is sine qua non to involve the superior court's plenary powers to do complete justice. Conversely, where a settlement has ensued post the attainment of all legal remedies, the annulment of proceedings on the basis of a compromise would be impermissible. Such an embargo is necessitated to prevent the accused from gaining an indefinite leverage, for such a settlement/compromise will always be loaded with lurking suspicion about its bona fide. We have already clarified that the purpose of these extra- ordinary powers is not to incentivise any hollow - hearted agreements between the accused and the victim but to do complete justice by effecting genuine settlement(s).

[2024:RJ-JP:12423] (4 of 7) [CRLMP-5006/2023]

14. With respect to the second question before us, it must be noted that ven though the powers of this Court under Article 142 are wide and far reaching, the same cannot be exercised in a vacuum. True it is that ordinary statutes or any restrictions contained therein, cannot be constructed as a limitation on the Court's power to do "complete justice". However, this is not to say that this Court can altogether ignore the statutory provisions or other express prohibitions in law. In fact, the Court is obligated to take note of the relevant laws and will have to regulate the use of its power and discretion accordingly. The Constitution Bench decision in the case of Supreme Court Bar Assn. v. Union of India & Anr. has eloquently clarified this point as follows:

"48. The Supreme Court in exercise of its jurisdiction under Article 142 has the power to make such order as is necessary for doing complete justice "between the parties in any cause or matter pending before it". The very nature of the power must lead the Court to set limits for itself within which to exercise those powers and 6 (1998) 4 SCC 409, 48 ordinarily it cannot disregard a statutory provision governing a subject, except perhaps to balance the equities between the conflicting claims of the litigating parties by "ironing out the creases" in a cause or matter before it. Indeed this Court is not a court of restricted jurisdiction of only disputesettling. It is well recognised and established that this Court has always been a law maker and its role travels beyond merely disputesettling. It is a "problem solver in the nebulous areas" (see K. Veeraswami v. Union of India [(1991) 3 SCC 655 : 1991 SCC (Cri) 734] but the substantive statutory provisions dealing with the subjectmatter of a given case cannot be altogether ignored by this Court, while making an order under

[2024:RJ-JP:12423] (5 of 7) [CRLMP-5006/2023]

Article 142. Indeed, these constitutional powers cannot, in any way, be controlled by any statutory provisions but at the same time these powers are not meant to be exercised when their exercise may come directly in conflict with what has been expressly provided for in a statute dealing expressly with the subject."

15. Ordinarily, when dealing with offences arising out of special statutes such as the SC/ST Act, the Court will be extremely circumspect in its approach. The SC/ST Act has been specifically enacted to deter acts of indignity, humiliation and harassment against members of Scheduled Castes and Scheduled Tribes. The Act is also a recognition of the depressing reality that despite undertaking several measures, the Scheduled Castes/Scheduled Tribes continue to be subjected to various atrocities at the hands of upper- castes. The Courts have to be mindful of the fact that the Act has been enacted keeping in view the express constitutional safeguards enumerated in Articles 15, 17 and 21 of the Constitution, with a twinfold objective of protecting the members of these vulnerable communities as well as to provide relief and rehabilitation to the victims of castebased atrocities.

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

[2024:RJ-JP:12423] (6 of 7) [CRLMP-5006/2023]

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."

8. The aforesaid judgment of Hon'ble the Supreme Court settles

the legal position so far as this Court's power to quash the

proceedings/FIR (in exercise of powers under Section 482 of Code

of Criminal Procedure) is concerned, in cases where the parties

have entered into compromise in the cases involving offences

under the provisions of SC/ST Act. The only caution which is to be

borne in mind is, that the compromise must be with free will. So

far as for the remaining offences alleged in this case are

concerned, this Court is of the opinion that since the parties have

resolved their dispute and also finding that the present case is

wholly covered by the principle of law laid down by the Hon'ble the

Supreme Court in the case of Gian Singh Vs. State of Punjab &

Anr-reported in 2012 Cr.L.J. (SC) 4934 and in the case of

State of Haryana & Ors. Vs. Choudhary Bhajan Lal & Ors.

[AIR 1992 SC 604] the aforesaid FIR is liable to be quashed in

view of compromise arrived at between the parties.

9. In view of the aforesaid legal position and considering the

submissions made on behalf of the respective parties and in light

of judgment of Hon'ble Supreme Court in the cases of Ramawatar

(supra), Gian Singh (supra) and State of Haryana (supra), the FIR

[2024:RJ-JP:12423] (7 of 7) [CRLMP-5006/2023]

is liable to be quashed in the face of compromise between the

parties.

10. In view of above, this criminal misc. petition is allowed and

the FIR No. 155/2023 registered at Police Station Bhabru, District

Jaipur Rural is quashed and set aside. Consequence to follow.

11. The stay application also stands disposed of.

(ANIL KUMAR UPMAN),J

DEEPA RANI -260

Powered by TCPDF (www.tcpdf.org)

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter