Delhi High Court
Salauddin And Others vs The State And Another on 17 August, 2023
Author: Sudhir Kumar Jain
Bench: Sudhir Kumar Jain
$~48
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of decision: August 17, 2023
+ CRL.M.C. 5828/2023
SALAUDDIN AND OTHERS ..... Petitioners
Through: Mr. Anil Jaryal Thakur,
Advocate with petitioners in
person.
versus
THE STATE AND ANOTHER ..... Respondents
Through: Mr. Pradeep Gahalot, APP for
State/R-1 with ASI Poonam
Rani and SI Rocky, P.S.
Dayalpur.
Mr. Counsel (appearance not
given) for R-2 with R-2 in
person.
CORAM:
HON'BLE DR. JUSTICE SUDHIR KUMAR JAIN
J U D G M E N T (oral)
1. The present petition is filed under section 482 Cr.P.C. for quashing of FIR bearing no.0210/2019 registered under sections 376/323/341/511/34 IPC at P.S. Dayalpur, Delhi along with consequential proceedings.
2. Issue notice.
3. Mr. Pradeep Gahalot, Additional Public Prosecutor assisted by SI Rocky, P.S. Dayalpur, accepts notice on behalf of the respondent no. 1/State. The respondent no.2 is present in person along with the counsel and accepts notice.
Signature Not Verified CRL.M.C. 5828/2023 Page 1 of 12 Digitally Signed By:JITENDRA Signing Date:23.08.2023 11:33:264. The petitioner no. 2 and the respondent no. 2 got married about 07 years back and out of their marriage, a male child was born. After some time, matrimonial differences stated to be arisen between the petitioner no. 2 and the respondent no. 2.
5. The present FIR bearing no.0210/2019 was got registered on the basis of complaint made by the respondent no. 2 on the allegations as stated in the FIR. After conclusion of investigation, the charge-sheet was filed under sections 376/323/341/511/34 IPC wherein the petitioners were implicated and the trial is stated to be pending in the court of Sh. Gajender Singh Nagar, ASJ, North-East, Karkardooma Courts/Successor Court. The petitioners no. 1, 3 and 4 are family members of the petitioner no. 2. The petitioners and the respondent no. 2 are identified by the Investigating Officer SI Rocky, P.S. Dayalpur and their respective counsel.
6. The court of Ms. Surabhi Sharma Vats, ASJ (Special Fast Track Court), Karkardooma Courts, Delhi in Sessions Case bearing no.51/20 titled as State V Salauddin & Ors., ordered for framing of the charges for offences punishable under sections 376(2)(f) read with section 511 IPC against the petitioner no. 1 besides framing of the charges punishable under sections 354/354A/354B IPC. The petitioners no. 2 to 4 were charged for the offences punishable under sections 323/341 IPC.
7. The counsel for the petitioners stated that the petitioner no. 2 and the respondent no. 2 have settled their matrimonial differences and are living together since March, 2021 and they have become parents of a girl child, who was born on 20.02.2022. The petitioner Signature Not Verified CRL.M.C. 5828/2023 Page 2 of 12 Digitally Signed By:JITENDRA Signing Date:23.08.2023 11:33:26 no. 2 and the respondent no. 2 are living together happily with mutual love, affection and understanding. The counsel for the petitioners also referred Memorandum of Understanding stated to be executed on 02.05.2023 and prayed that the present petition be allowed and FIR bearing no.0210/2019 be quashed along with consequential judicial proceedings.
8. The counsel for the respondent no. 2 stated that the present FIR was got registered at the instance of the respondent no. 2 due to matrimonial differences and misunderstanding with the petitioner no. 2 and his family members. The petitioner no. 2 and the respondent no. 2 are living happy married life and have become parents of a girl child, who was born on 20.02.2022.
9. The respondent no. 2 also stated that she does not have any objection if the present petition is allowed and FIR bearing no.0210/2019 is quashed along with consequential judicial proceedings.
10. The Additional Public Prosecutor for the State/respondent no. 1 opposed the present petition by stating that the allegation as mentioned in the present FIR are serious in nature and during the course of arguments, he referred the statement under section 164 Cr.P.C. wherein the respondent no.2 re-asserted the allegations as mentioned in the FIR. He further stated that the present petition is not liable to be dismissed.
11. The extraordinary power Under Section 482 Code of Criminal Procedure should be exercised sparingly and with great care and caution and can be used to prevent abuse of the process of the court or Signature Not Verified CRL.M.C. 5828/2023 Page 3 of 12 Digitally Signed By:JITENDRA Signing Date:23.08.2023 11:33:26 to secure ends of justice and the exercise of inherent powers entirely depends on facts and circumstances of each case.
12. The Supreme Court in B.S. Joshi V State of Haryana (2003) 4 SCC 675 held that the High Court in exercise of its inherent powers can quash criminal proceedings or FIR or complaint and Section 320 of the Code does not limit or affect the powers under section 482 of the Code. The power of compounding and quashing of criminal proceedings in exercise of inherent powers are not equalor inter- changeable in law. The Supreme Court in Shiji alias Pappu and others V Radhika and Anr,(2011) 10 SCC 705 observed that simply because an offence is not compoundable under section 320 Code of Criminal Procedure is by itself no reason for the High Court to refuse exercise of its power under section 482 Code of Criminal Procedure.
13. The Supreme Court in Gian Singh V State of Punjab and Others, (2012)10SC C 303 laid down following principles:-
57. The position that emerges from the above discussion can be summarised 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 F.I.R may be exercised where the offender and 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 Signature Not Verified CRL.M.C. 5828/2023 Page 4 of 12 Digitally Signed By:JITENDRA Signing Date:23.08.2023 11:33:26 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 are not private in nature and have serious impact on society. Similarly, any compromise between the victim and offender in relation to the offences under special statutes like Prevention of Corruption Act or the offences committed by public servants while working in that capacity etc; cannot provide for any basis for quashing criminal proceedings involving such offences. But the criminal cases having overwhelmingly and pre-dominatingly civil favour stand on different footing for the purposes of quashing, particularly the offences arising from commercial, financial, mercantile, civil, partnership or such like transactions or the offences arising out of matrimony relating to dowry, etc. or the family disputes where the wrong is basically private or personal in nature and the parties have resolved their entire dispute. In this category of cases, High Court may quash criminal proceedings if in its view, because of the compromise between the offender and victim, the possibility of conviction is remote and bleak and continuation of criminal case would put accused to great oppression and prejudice and extreme injustice would be caused to him by not quashing the criminal case despite full and complete settlement and compromise with the victim. 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 proceeding or continuation of the criminal proceeding would tantamount to abuse of process of law despite settlement and compromise between the victim and 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 affirmative, the High Court shall be well within its jurisdiction to quash the criminal proceeding.Signature Not Verified CRL.M.C. 5828/2023 Page 5 of 12 Digitally Signed By:JITENDRA Signing Date:23.08.2023 11:33:26
14. The Supreme Court in State of Madhya Pradesh V Laxmi Narayan & Ors., 2 (2019) 5 SCC 688 recapitulated principles laid down in Gian Singh case and observed as under:-
(1) 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;
(2) 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;
(3) Similarly, such power is not to be exercised for the offences under the special statutes 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;
(4) xxx xxx xxx (5) 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. Signature Not Verified CRL.M.C. 5828/2023 Page 6 of 12 Digitally Signed By:JITENDRA Signing Date:23.08.2023 11:33:26
15. The Supreme Court in Ramgopal & another V State of Madhya Pradesh, Criminal Appeal No. 1489 of 2012 decided 29 th September,2021 observed as under:-
11. True it is that offences which are „noncompoundable‟ cannot be compounded by a criminal court in purported exercise of its powers under Section 320 Cr.P.C. Any such attempt by the court would amount to alteration, addition and modification of Section 320 Cr.P.C, which is the exclusive domain of Legislature. There is no patent or latent ambiguity in the language of Section 320 Cr.P.C., which may justify its wider interpretation and include such offences in the docket of „compoundable‟ offences which have been consciously kept out as non-compoundable. Nevertheless, the limited jurisdiction to compound an offence within the framework of Section 320 Cr.P.C. is not an embargo against invoking inherent powers by the High Court vested in it under Section 482 Cr.P.C. The High Court, keeping in view the peculiar facts and circumstances of a case and for justifiable reasons can press Section 482 Cr.P.C. in aid to prevent abuse of the process of any Court and/or to secure the ends of justice.
12. The High Court, therefore, having regard to the nature of the offence and the fact that parties have amicably settled their dispute and the victim has willingly consented to the nullification of criminal proceedings, can quash such proceedings in exercise of its inherent powers under Section 482 Cr.P.C., even if the offences are non- compoundable.
The High Court can indubitably evaluate the consequential effects of the offence beyond the body of an individual and thereafter adopt a pragmatic approach, to ensure that the felony, even if goes unpunished, does not tinker with or paralyze the very object of the administration of criminal justice system.
13. It appears to us that criminal proceedings involving non-heinous offences or where the offences are pre-dominantly of a private nature, can be annulled irrespective of the fact that trial has already been concluded Signature Not Verified CRL.M.C. 5828/2023 Page 7 of 12 Digitally Signed By:JITENDRA Signing Date:23.08.2023 11:33:26 or appeal stands dismissed against conviction. Handing out punishment is not the sole form of delivering justice. Societal method of applying laws evenly is always subject to lawful exceptions. It goes without saying, that the cases where compromise is struck post- conviction, the High Court ought to exercise such discretion with rectitude, keeping in view the circumstances surrounding the incident, the fashion in which the compromise has been arrived at, and with due regard to the nature and seriousness of the offence, besides the conduct of the accused, before and after the incidence. The touchstone for exercising the extra-ordinary power under Section 482 Cr.P.C. would be to secure the ends of justice. There can be no hard and fast line constricting the power of the High Court to do substantial justice. A restrictive construction of inherent powers under Section 482 Cr.P.C. may lead to rigid or specious justice, which in the given facts and circumstances of a case, may rather lead to grave injustice. On the other hand, in cases where heinous offences have been proved against perpetrators, no such benefit ought to be extended, as cautiously observed by this Court in Narinder Singh & Ors. vs. State of Punjab & Ors. 3 (2014) 6 SCC 466 and Laxmi Narayan (Supra).
14. In other words, grave or serious offences or offences which involve moral turpitude or have a harmful effect on the social and moral fabric of the society or involve matters concerning public policy, cannot be construed betwixt two individuals or groups only, for such offences have the potential to impact the society at large. Effacing abominable offences through quashing process would not only send a wrong signal to the community but may also accord an undue benefit to unscrupulous habitual or professional offenders, who can secure a „settlement‟ through duress, threats, social boycotts, bribes or other dubious means. It is well said that "let no guilty man escape, if it can be avoided."
Signature Not Verified CRL.M.C. 5828/2023 Page 8 of 12 Digitally Signed By:JITENDRA Signing Date:23.08.2023 11:33:2616. The Supreme Court in Daxaben V. The State of Gujarat & Ors., SLP Criminal No.1132-1155 of 2022 decided on 29.07.2022 also observed as under:-
38. However, before exercising its power under Section 482 of the Cr.P.C. to quash an FIR, criminal complaint and/or criminal proceedings, the High Court, as observed above, has to be circumspect and have due regard to the nature and gravity of the offence. Heinous or serious crimes, which are not private in nature and have a serious impact on society cannot be quashed on the basis of a compromise between the offender and the complainant and/or the victim. Crimes like murder, rape, burglary, dacoity even abetment to commit suicide are neither private nor civil in nature. Such crimes are against the society. In no circumstances can prosecution be quashed on compromise, when the offence is serious and grave and falls within the ambit of crime against society.
17. The Co-ordinate Bench of this court in Mohd. Sufiyan & Ors. V. State of NCT of Delhi & Anr., W.P. (CRL.)2568/2021 decided on 11.05.2021 declined to quash offence punishable under section 376 IPC despite statement given by the wife to the effect that she lodged FIR in anger and out of vengeance without paying due attention as to the consequences of FIR and settlement between the concerned parties. In Pawan Gaur V State (NCT of Delhi), Crl. M.C. 981/2021 decided on 26.03.2021, the Coordinate Bench of this court declined to quash FIR pertaining to offence punishable under section 376 IPC despite compromise between the parties.
18. The High Court may also quash criminal proceedings where possibility of conviction is remote and bleak and continuation of criminal case is causing great oppression and prejudice to the accused Signature Not Verified CRL.M.C. 5828/2023 Page 9 of 12 Digitally Signed By:JITENDRA Signing Date:23.08.2023 11:33:26 and extreme injustice would be caused to him and to put an end to criminal case would be appropriate. The Supreme Court in State of Madhya Pradesh V Laxmi Narayan & Others besides reiterating principles laid down in Gian Singh case observed that while exercising the power under Section 482 of the Code to quash the criminal proceedings in respect of non-compoundable offences, 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. The Supreme Court in Ramgopal & another V State of Madhya Pradesh observed that the High Court after considering peculiar facts and circumstances of a case and for justifiable reasons can press Section 482 of the Code in aid to prevent abuse of the process of any Court and/or to secure the ends of justice. It was further observed that the High Court can quash non compoundable offences after considering nature of the offence and amicable settlement between the concerned parties. The High Court can evaluate the consequential effects of the offence and need to adopt a pragmatic approach to ensure that quashing is not paralyze the very object of the administration of criminal justice system. It was further observed that a restrictive construction of inherent powers under Section 482 of the Code may lead to rigid or specious justice which may lead to grave injustice. The Gian Singh in broad perspective prohibits quashing of FIR pertaining to rape.
19. As observed in Ramgopal & another V State of Madhya Pradesh the High Court need to adopt a pragmatic approach to ensure Signature Not Verified CRL.M.C. 5828/2023 Page 10 of 12 Digitally Signed By:JITENDRA Signing Date:23.08.2023 11:33:26 that quashing is not paralyze the very object of the administration of criminal justice system and a restrictive construction of inherent powers under Section 482 of the Code may lead to rigid or specious justice which may lead to grave injustice. The antecedents of the petitioner are clear and never been indulged in criminal activities.
20. The petitioner no. 2 and the respondent no. 2 got married about 07 years back and subsequently, matrimonial differences stated to be arisen between them. However, the petitioner no. 2 and the respondent no. 2 have addressed their matrimonial differences and started to live together and in fact are living together since March, 2021 and have become the parents of a girl child on 20.02.2022. The petitioner no. 1 is the father-in-law of the respondent no. 2 and is aged more than 50 years.
21. The perusal of FIR bearing no.0210/2019 reflects that the allegations as mentioned in the FIR have been made due to the matrimonial differences between the petitioner no. 2 and the respondent no. 2 and appearing to be highly improbable and does not appeal to the reasons, particularly, when all the petitioners were residing in one premises. It appears that if the judicial proceedings arising out of the FIR bearing no. 0210/2019 are allowed to be continued, it would be an exercise in futility. Under given facts and circumstances of case, there is remote and bleak possibility of conviction and continuance of legal proceedings arising out of FIR bearing no. 0210/2019 shall cause great oppression and prejudice to the petitioners and the respondent no.2 as they shall be subjected to extreme injustice and as such to put an end to legal proceedings Signature Not Verified CRL.M.C. 5828/2023 Page 11 of 12 Digitally Signed By:JITENDRA Signing Date:23.08.2023 11:33:26 arising out of FIR bearing no. 0210/2019 would be appropriate and be in the interest of society.
22. After considering all facts, the present petition is allowed and FIR bearing no.0210/2019 registered under sections 376/323/341/511/34 IPC at P.S. Dayalpur, Delhi is quashed along with consequential proceedings including judicial proceedings stated to be pending in the court of Sh. Gajender Singh Nagar, ASJ, North-East, Karkardooma Courts/Successor Court subject to the cost of Rs.25,000/- to be deposited into the Armed Forces Battle Casualties Welfare Fund, Canara Bank, A/c No. 90552010165915 within 15 days from today and the receipt thereof be placed on record within 07 days thereafter.
23. The present petition along with pending applications, if any, stands disposed of.
(DR. SUDHIR KUMAR JAIN) JUDGE AUGUST 17, 2023 N/AK Signature Not Verified CRL.M.C. 5828/2023 Page 12 of 12 Digitally Signed By:JITENDRA Signing Date:23.08.2023 11:33:26