Delhi High Court
Dalip Puri vs The State (Govt Of Nct Delhi) & Anr on 28 April, 2016
Author: P.S.Teji
Bench: P.S.Teji
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ CRL.M.C.5142/2014
Date of Decision : April 28th, 2016
DALIP PURI .... Petitioner
Through Mr. Kishore Kumar, Adv.
versus
THE STATE (GOVT OF NCT DELHI) & ANR ..... Respondent
Through Mr. M.P. Singh, APP.
SI Rajnish Kumar, EOW.
CORAM:
HON'BLE MR. JUSTICE P.S.TEJI
P.S.TEJI, J.
1. The present petition under Section 482 Cr.P.C. has been filed by the petitioner, namely, Sh. Dalip Puri for quashing of FIR No.341/2000 dated 27.06.2000, under Sections 201/468/471/406/420 IPC registered at Police Station Okhla Industrial Area on the basis the settlement deed executed between the petitioner and respondent no.2, namely, Ms. Kiran Sethi on 09.02.2013.
2. Learned Additional Public Prosecutor for respondent-State submitted that the respondent no.2, present in the Court has been identified to be the complainant/first informant in the FIR in question by her counsel.
3. The factual matrix of the present case is that the FIR in question was lodged by the complainant on the allegation that the complainant was running two companies and in both the companies the accused-
Crl.M.C. 5142/2014 Page 1 of 8petitioner was appointed as Director. A term loan of the sum of Rs. 48 lacs was taken for M.I. Overseas Pvt. Ltd. from Punjab & Sind Bank and Rs. 90.30 term loan for Shivam Datadech Pvt. Ltd. from Bombay Mercantile Co-operative Bank Limited. Bankers cheques/cash for Rs. 31,25,000/- was issued for M.I. Overseas Pvt. Ltd. and Rs. 99,25,150/- for Shivam Datadech Pvt. Ltd. All the cheques were given to the petitioner towards purchase of computers etc. Out of these drafts and cheques he delivered/return goods of Rs. 10,53,750/- in M.I. Overseas Pvt. Ltd. and Rs. 20,71,250/- in Shivam Datadech Pvt. Ltd. The accused had been absenting himself for the last four months form the company.
Thereafter, the respondent no.2 and petitioner amicable settled all their disputes.
4. Respondent no. 2 present in the Court submitted that the dispute between the parties has been amicably resolved with the intervention of relatives, well wishers and common friends. As per the settlement deed, it has been agreed that respondent no.2 shall not raise any type of dispute regarding facts of the present case or any other case if pending in any other Court and respondent no.2 shall withdraw the other case if found under adjudication or under any type of proceedings. It is also agreed that no disputed amount of respondent no.2 is remaining against the petitioner as the respondent no.2 has shown all the documents of the disputed amount and that respondent no.2 is satisfied with the documents produced and shown to respondent no.2 by the petitioner. It is also agreed that the petitioner shall pay a total amount of Rs. 2 Lakhs only for the litigation expenses Crl.M.C. 5142/2014 Page 2 of 8 borne by respondent no.2 and this agreed amount shall be paid into two installments. It is also agreed that the first installment of Rs. 1.25 Lakhs shall be paid by cash/cheque at the time of signing the deed of settlement and balance amount of said agreement amount will be paid in second installment to respondent no.2 at the time of withdrawing the said case and getting the FIR in question quashed before this Court. It is also agreed that the respondent no.2 shall withdraw the proceedings emanating from the FIR in question after receiving the said agreed amount from the petitioner. It is also agreed that any unforeseen or further cost of litigation or for any penalty if imposed by any Court of law during quashing of the FIR in question and the proceedings emanating there from shall be borne by the petitioner. It is also agreed that after the payment of the said amount from the petitioner, he shall not be responsible for any type of liability of any bank or any authority in the future. It is also agreed that the there exists no further dispute between the parties and that they shall not file any further case/complaint against each other in the future before any Court of law or any authority. Respondent no. 2 affirmed the contents of the aforesaid settlement and of her affidavit dated 27.10.2014 supporting this petition. In the affidavit, the respondent no.2 stated that she has no objection if the FIR in question is quashed. All the disputes and differences have been resolved through mutual consent. Now no dispute with petitioner survives and so, the proceedings arising out of the FIR in question be brought to an end. Statement of the respondent no.2 has been recorded in this regard in which she stated that she has entered into a compromise with the petitioner and Crl.M.C. 5142/2014 Page 3 of 8 has settled all the disputes with him. She further stated that she has no objection if the FIR in question is quashed.
5. In Gian Singh v. State of Punjab (2012) 10 SCC 303 Apex Court has recognized the need of amicable resolution of disputes in cases like the instant one, by observing as under:-
"61. In other words, the High Court must consider whether it would be unfair or contrary to the interest of justice to continue with the criminal proceedings or continuation of criminal proceedings would tantamount to abuse of process of law despite settlement and compromise between the victim and the wrongdoer and whether to secure the ends of justice, it is appropriate that criminal case is put to an end and if the answer to the above question(s) is in the affirmative, the High Court shall be well within its jurisdiction to quash the criminal proceedings."
6. The aforesaid dictum stands reiterated by the Apex Court in a recent judgment in Narinder Singh v. State of Punjab (2014) 6 SCC
466. The relevant observations of the Apex Court in Narinder Singh (Supra) are as under:-
"29. In view of the aforesaid discussion, we sum up and lay down the following principles by which the High Court would be guided in giving adequate treatment to the settlement between the parties and exercising its power under Section 482 of the Code while accepting the settlement and quashing the proceedings or refusing to accept the settlement with direction to continue with the criminal proceedings:
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 Crl.M.C. 5142/2014 Page 4 of 8 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 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.
7. The inherent powers of the High Court ought to be exercised to prevent the abuse of process of law and to secure the ends of justice. The respondent no.2 agreed to the quashing of the FIR in question and has stated that the matter has been settled out of her own free will. As the matter has been settled and compromised amicably, so, there would be an extraordinary delay in the process of law if the legal proceedings between the parties are carried on. So, this Court is of the Crl.M.C. 5142/2014 Page 5 of 8 considered opinion that this is a fit case to invoke the jurisdiction under Section 482 Cr.P.C. to prevent the abuse of process of law and to secure the ends of justice.
8. The incorporation of inherent power under Section 482 Cr.P.C. is meant to deal with the situation in the absence of express provision of law to secure the ends of justice such as, where the process is abused or misused; where the ends of justice cannot be secured; where the process of law is used for unjust or unlawful object; to avoid the causing of harassment to any person by using the provision of Cr.P.C. or to avoid the delay of the legal process in the delivery of justice. Whereas, the inherent power is not to be exercised to circumvent the express provisions of law.
9. It is settled law that the inherent power of the High Court under Section 482 Cr.P.C. should be used sparingly. The Hon'ble Apex Court in the case of State of Maharashtra through CBI v. Vikram Anatrai Doshi and Ors. MANU/SC/0842/2014 and in the case of Inder Singh Goswami v. State of Uttaranchal MANU/SC/0808/2009 has observed that powers under Section 482 Cr.P.C. must be exercised sparingly, carefully and with great caution. Only when the Court comes to the conclusion that there would be manifest injustice or there would be abuse of the process of the Court if such power is not exercised, Court would quash the proceedings.
10. It is a well settled law that where the High Court is convinced that the offences are entirely personal in nature and therefore do not affect public peace or tranquillity and where it feels that quashing of such proceedings on account of compromise would bring about peace Crl.M.C. 5142/2014 Page 6 of 8 and would secure ends of justice, it should not hesitate to quash them. In such cases, pursuing prosecution would be waste of time and energy. Non-compoundable offences are basically an obstruction in entering into compromise. In certain cases, the main offence is compoundable but the connected offences are not. In the case of B.S. Joshi and others v. State of Haryana and another 2003 (4) SCC 675 the Hon'ble Apex Court observed that even though the provisions of Section 320 Cr.P.C. would not apply to such offences which are not compoundable, it did not limit or affect the powers under Section 482 Cr.P.C. The Hon'ble Apex Court laid down that if for the purpose of securing the ends of justice, quashing of FIR becomes necessary, section 320 Cr.P.C. would not be a bar to the exercise of power of quashing. In the nutshell, the Hon'ble Apex Court justified the exercise of powers under Section 482 Cr.P.C. to quash the proceedings to secure the ends of justice in view of the special facts and circumstances of the case, even where the offences were non- compoundable.
In the light of the aforesaid, this Court is of the view that notwithstanding the fact that the offences under Sections 201/468/471 IPC are non-compoundable offences, there should be no impediment in quashing the FIR under these sections, if the Court is otherwise satisfied that the facts and circumstances of the case so warrant.
11. In the facts and circumstances of this case and in view of statement made by respondent no.2, the FIR in question warrants to be put to an end and proceedings emanating thereupon need to be quashed.
Crl.M.C. 5142/2014 Page 7 of 812. Accordingly, this petition is allowed and FIR No.341/2000 dated 27.06.2000, under Sections 201/468/471/406/420 IPC registered at Police Station Okhla Industrial Area and the proceedings emanating therefrom are quashed against the petitioner.
13. This petition is accordingly disposed of.
(P.S.TEJI) JUDGE APRIL 28, 2016 dd Crl.M.C. 5142/2014 Page 8 of 8