Tuesday, 21, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Malkedi Nageshwar Rao vs The State Of Telangana
2024 Latest Caselaw 3652 Tel

Citation : 2024 Latest Caselaw 3652 Tel
Judgement Date : 5 September, 2024

Telangana High Court

Malkedi Nageshwar Rao vs The State Of Telangana on 5 September, 2024

          THE HONOURABLE SMT. JUSTICE K. SUJANA

                     I.A.Nos.2 and 3 of 2024

                              In/And

              CRIMINAL PETITION No.7297 of 2024

ORDER:

This Criminal Petition is filed under 482 of Code of

Criminal Procedure, 1973 (for short 'Cr.P.C.') to quash the

proceedings against the petitioner/accused in S.C.No.46 of

2023 on the file of the learned XIII Additional District Judge,

L.B. Nagar, registered for the offences punishable under

Sections 417, 312 and 376(2)(n), of the Indian Penal Code,

1860 (for short 'I.P.C.').

2. Heard Sri Joshi, learned counsel representing M/s. Joshi

and Chillara Legal Associates, appearing on behalf of the

petitioners as well as Sri D. Arun Kumar, learned Additional

Public Prosecutor appearing on behalf of respondent No.1-

State.

3. Learned counsel for the petitioners submitted that

respondent No.2/de facto complainant filed Interlocutory

Applications, vide I.A.Nos.2 and 3 of 2024, in the present

criminal petition to permit him and petitioners to compound

SKS,J

the offences and to record the compromise, therefore, he

prayed the Court to quash the proceedings against the

petitioners in S.C.No.46 of 2023, as the matter has been settled

amicably.

4. In support of his submission, learned counsel for the

petitioners relied upon the judgment of the Hon'ble Supreme

court in Major Amrit Yadav vs. State of Telangana 1, wherein

in paragraph Nos.10, 11 and 12 are held as follows:

"10. The Hon'ble Supreme Court in the case of Shambhu Kharwar vs. State of Uttar Pradesh held as under:

"13. In this backdrop and taking the allegations in the complaint as they stand, it is impossible to find in the FIR or in the charge sheet, the essential ingredients of an offence under IPC. The crucial issue which is to be considered is whether the allegations indicate that the appellant had given a promise to the second respondent to marry which is at the inception was false and on the basis of which the second respondent was induced into a sexual relationship. Taking the allegations in the FIR and the charge sheet as they stand, the crucial ingredients of the offence under IPC are absent. The relationship between the parties was purely of a consensual nature. The relationship, as

2023 SCC OnLine TS 601

SKS,J

noted above, was in existence to subsist during the term of the marriage and after the second respondent was granted a divorce by mutual consent."

11. A bare reading of the complaint would indicate that the 2nd respondent had sexual relation over a period of four years with this petitioner consensually. In the said circumstances, when the 2nd respondent/de facto complainant is not willing to prosecute the case against the petitioner in the Court, the proceedings would only result in wastage of trial Court's time. Both on facts when the allegations did not make out any offence of rape or cheating and also when the parties are inclined to compromise the matter, only for the reason there being mention of rape in the charge sheet and the parties have compromised, intervention of this Court under inherent powers under Section 482 of Cr.P.C., cannot be denied.

12. Considering the said report of the Secretary, Telangana High Court Legal Services Committee, Hyderabad, and in view of the compromise entered between the petitioner and respondent No.2, I.A.Nos.2 and 3 of 2022 are allowed. Consequently, the criminal petition is allowed and the proceedings in P.R.C.No.74 of 2022 on the file of the XXII Additional Chief Metropolitan Magistrate at Secunderabad, are hereby quashed against the petitioner/accused."

SKS,J

5. Learned counsel for the petitioners further relied upon

the judgment of the Hon'ble Supreme Court in Kapil Gupta vs.

State (NCT of Delhi) and Another 2 , wherein in paragaraph

No.16 it is held as under:

"16. In that view of the matter, we find that though in a heinous or serious crime like rape, the Court should not normally exercise the powers of quashing the proceedings, in the peculiar facts and circumstances of the present case and in order to give succor to respondent No.2 so that she is saved from further agony of facing two criminal trials, one as a victim and one as an accused, we find that this is a fit case, wherein the extraordinary powers of this Court be exercised to quash the criminal proceedings."

6. On the other hand, the learned Additional Public

Prosecutor appearing on behalf of respondent No.1-State

strongly opposed the compromise petitions filed by respondent

No.2/de facto complainant stating that offences charged

against the petitioners are under Sections 417, 312 and 376 (2)

(n) of IPC, in which Section 376(2)(n) of IPC is non-

compoundable offence. He further submitted that there are

serious allegations against the petitioners and that the act of

commission of offence by the petitioners is also specifically

(2022) 15 Supreme Court Cases 44

SKS,J

mentioned in the complaint. Therefore, on the ground of

compromise by the parties out of Court, the proceedings

cannot be quashed and prayed the Court to dismiss the

criminal petition and the compromise petitions.

7. In support of his submission, learned Additional Public

Prosecutor relied upon the judgment of the Hon'ble Supreme

Court in The State of Madhya Pradesh v. Laxmi Narayan 3,

wherein it is held as under:

"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 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

2019 (5) SCC 403

SKS,J

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 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

SKS,J

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 impact 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."

8. In the light of the submissions made by both the learned

counsel and a perusal of the material available on record, it

appears that the petitioners were charged for the offences

punishable under Sections 417, 312 and 376 (2) (n), in which

Section 376(2)(n) of IPC is non-compoundable. The prime

contention of learned counsel for the petitioners is that the

matter was compromised between the parties and filed

compromise petitions to that effect and as per the law laid

SKS,J

down by the Hon'ble Supreme Court in Major Amrit Yadav

(supra 1) and Kapil Gupta (supra 2), the extraordinary powers

of the Court can be exercised to quash the criminal

proceedings when the parties can be compromised, though in a

heinous or serious crime like rape, as such, the proceedings

against respondent No.2 are liable to be quashed.

9. As seen from the record, there are serious allegations

against the petitioners and the offence under Section 376 (2) (n)

of IPC is heinous offence. Further, the judgments rendered by

the Hon'ble Supreme Court in the cases of Major Amrit Yadav

(supra 1), and Kapil Gupta (supra 2), exercised the extra

ordinary jurisdiction, therefore, considering the parameters laid

down by the Hon'ble Supreme Court in Laxmi Narayan (supra

3) and also considering the fact that one of the offence alleged

against the petitioners is heinous in nature, this Court is not

inclined to quash the proceedings against the petitioners in the

aforesaid crime merely on the ground that the parties have

entered into compromise.

10. In view of the aforesaid discussion, I.A.Nos.2 and 3 of

2024 are dismissed. Consequently, the present Criminal

Petition is disposed of directing the trial Court to conclude the

SKS,J

trial in S.C.No.46 of 2023 and dispose of the matter, as

expeditiously as possible, preferably within a period of three (3)

months from the date of receipt of a copy of this order.

Miscellaneous applications, if any pending, shall also

stand closed.

______________ K.SUJANA, J Date: 05.09.2024 SAI

 
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 : IDRC

 
 
Latestlaws Newsletter