Citation : 2022 Latest Caselaw 3672 Tel
Judgement Date : 13 July, 2022
HON'BLE SRI JUSTICE A.SANTHOSH REDDY
I.A.Nos.1 and 2 of 2022
In/and
Crl.P.No.5126 of 2013
ORDER:
This Criminal Petition is filed under Section 482 Cr.P.C.
to quash the proceedings in Crl.MP.No.511 of 2013 in Cr.No.364
of 2012 and consequential C.C.No.533 of 2013 against the
petitioners/A-1 to A-3 on the file of VIII Metropolitan
Magistrate, Cyberabad, Ranga Reddy District.
2. During pendency of the Criminal Petition, the parties have
compromised the matter and accordingly, respondent No.2-
de facto complainant has filed I.A.Nos.1 and 2 of 2022 under
Section 320 read with Section 482 Cr.P.C. to permit him to enter
into compromise, record the terms of compromise thereof and
compound the offences by quashing the proceedings against
accused in the said crime. Along with the said applications, a
joint memo which is signed by the parties and their counsel,
photographs of the parties and Photostat copies of their Aadhar
Cards came to be filed. In the affidavit filed it has been stated
that respondent No.2 - de facto complainant has filed a complaint
against the petitioners /accused before the Police Station and the
same has been registered as Crime No.364 of 2012 for the
offences under Sections 403, 406 and 420 IPC and police filed
final report stating that the complaint as civil in nature.
Aggrieved by the same, respondent No.2 filed protest petition
and thereafter aforesaid C.C.was registered.
While so, now the de facto complainant has entered into
compromise with the accused and accordingly approached this
Court for recording the compromise with the petitioners/accused
and they have settled the matter outside the Court and he has no
objection for quashing the proceedings against the petitioners.
3. Today, both the parties are present before this Court and
they were identified by their respective counsel. This Court,
when examined, both the parties have stated that at the instance
of the elders and well wishers of both the parties, they have
settled the matter out of the Court and the second respondent
stated that they have settled the matter out of Court and he has no
objection for quashing the proceedings against the petitioners.
4. In Gian Singh v. State of Punjab and another1, the Apex Court held as under:
"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."
5. Taking into consideration the Judgment of the Apex Court
referred to above and the fact of settlement arrived at between the
parties and as the offences are compoundable, I.A.Nos.1 and 2 of
2022 are allowed. Consequently, the Criminal Petition is allowed
and the proceedings in Crl.MP.No.511 of 2013 in Cr.No.364 of
2012 and in consequential C.C.No.533 of 2013 on the file of VIII
Metropolitan Magistrate, Cyberabad, Ranga Reddy District
against the petitioners/A-1 to A-3, are hereby quashed. The
petitioners are directed to pay costs of Rs.5,000/-(Rupees Five
Thousand Only) to the Telangana High Court Advocates
(2012) 10 Supreme Court Cases 303
Association within ten (10) days from today, and file proof of the
same into the Registry.
As a sequel, the miscellaneous applications, if any, pending
in the criminal petition shall stand closed.
____________________ A.SANTHOSH REDDY, J 13.07.2022
Nvl
HON'BLE SRI JUSTICE A.SANTHOSH REDDY
I.A.Nos.1 and 2 of 2022
In/and
Crl.P.No.13688 of 2014 Nvl
23.06.2022
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!