Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 12, Cited by 1]

Delhi High Court

Mohit Sareen vs State & Anr. on 2 December, 2014

Author: Sudershan Kumar Misra

Bench: Sudershan Kumar Misra

$~51
*    IN THE HIGH COURT OF DELHI AT NEW DELHI

+     CRL.M.C. 5491/2014

      MOHIT SAREEN                                            ..... Petitioner
                         Through:      Mr. Satya Narayan, Advocate with
                                       petitioners in person.

                         versus

      STATE & ANR.                                       ..... Respondents
                         Through:      Mr. P.K. Mishra, APP for the State
                                       with SI Shashi Kumar, PS Moti
                                       Nagar.
                                       R-2 in person.

      CORAM:
      HON'BLE MR. JUSTICE SUDERSHAN KUMAR MISRA

% SUDERSHAN KUMAR MISRA, J.(Oral)

Crl. M.A. 18729/2014 (for exemption) Exemption, as prayed for, is allowed, subject to all just exceptions. The application stands disposed off.

CRL.M.C. 5491/2014

1. This petition has been filed under Section 482 Cr.P.C. seeking quashing of FIR No. 222/2013 registered under Sections 279/337/304-A IPC at Police Station Moti Nagar on 6th July, 2013 on the ground that the matter has been amicably settled between the parties.

2. Issue notice.

Mr. P.K. Mishra, Additional Public Prosecutor enters appearance and accepts notice on behalf of the State/respondent No.1.

CRL.M.C. 5491/2014 Page 1 of 7

3. Petitioner as well as complainant/respondent No.2-Bal Kishan are present in person and are also identified by the Investigating Officer/ SI Shashi Kumar, Police Station Moti Nagar.

4. It is stated that the aforesaid FIR came to be lodged consequent upon an accident that occurred in the forenoon of 6th July, 2013 within the jurisdiction of Police Station Moti Nagar between a car bearing registration No.DL 4CAJ 5749 that was being driven by the petitioner/accused and a scooter bearing registration No.DL 4SA 3774 that was being driven by the complainant, where late wife-Ms. Bimla Devi of the complainant was sitting on the pillion seat. As a result of a collusion between the two vehicles, the complainant's wife was thrown off the vehicle and she sustained severe injures on her head. She ultimately succumbed to her injuries after two days i.e. on 8th July, 2013 at Khetarpal Hospital.

5. The deceased-Ms. Bimla Devi is survived by her husband Sh. Bal Kishan-respondent No.2 herein. It is stated that respondent No.2 has arrived at a settlement with the petitioner on 29th November, 2014 whereby both the parties have agreed to bring an end to the matter. Counsel for the petitioner states that although the complainant is not interested in taking any compensation from the petitioner towards the death of his wife or even towards medical expenses which are stated to have solely incurred by the complainant himself for the treatment of his late wife, petitioner is willing to pay any reasonable amount towards costs as this Court may direct.

6. Complainant affirms the aforesaid settlement and states that he does not wish to recover any compensation from the petitioner due to personal and sentimental reasons. He further states that he does not wish to proceed with the matter any further, and the proceedings be brought to an end.

CRL.M.C. 5491/2014 Page 2 of 7

7. Additional Public Prosecutor appearing for the State submits that the investigation in the matter is mostly over and the charge sheet is likely to be filed in a few days. He states that looking to the overall circumstances where the petitioner is a young man, at the threshold of his life, and wishes to pursue an unblemished career and has been recently employed in private banking sector; and the complainant is no longer interested in supporting the investigation any further, no useful purpose will be served in continuing with the matter any further.

8. Looking to the decisions of the Supreme Court in Gian Singh v. State of Punjab, (2012) 10 SCC 303, which has referred to a number of matters for the proposition that even a non-compoundable offence can also be quashed on the ground of a settlement agreement between the offender and the victim, if the circumstances so warrant; and also Narinder Singh and Ors. v. State of Punjab and Anr. 2014(2) Crimes 67 (SC) where the Supreme Court held as follows:-

"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 matter CRL.M.C. 5491/2014 Page 3 of 7 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 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 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 pre-dominantly 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. 29.5 While exercising its powers, the High Court is to examine as to whether the possibility of conviction is remote and bleak and continuation of criminal cases would put the accused to great oppression and prejudice and extreme injustice would be caused to him by not quashing the criminal cases.

CRL.M.C. 5491/2014 Page 4 of 7

29.6 Offences under Section 307 Indian Penal Code would fall in the category of heinous and serious offences and therefore is to be generally treated as crime against the society and not against the individual alone. However, the High Court would not rest its decision merely because there is a mention of Section 307 Indian Penal Code 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 307Indian Penal Code is there for the sake of it or the prosecution has collected sufficient evidence, which if proved, would lead to proving the charge under Section 307 Indian Penal Code. 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. Medical report in respect of injuries suffered by the victim can generally be the guiding factor. On the basis of this prima facie analysis, the High Court can examine as to whether there is a strong possibility of conviction or the chances of conviction are remote and bleak. In the former case it can refuse to accept the settlement and quash the criminal proceedings whereas in the later case it would be permissible for the High Court to accept the plea compounding the offence based on complete settlement between the parties. At this stage, the Court can also be swayed by the fact that the settlement between the parties is going to result in harmony between them which may improve their future relationship.

29.7 While deciding whether to exercise its power under Section 482 of the Code or not, timings of settlement play a crucial role. Those cases where the settlement is arrived at immediately after the alleged commission of offence and the matter is still under investigation, the High Court may be liberal in accepting the settlement to quash the criminal proceedings/investigation. It is because of the reason that at this stage the investigation is still on and even the CRL.M.C. 5491/2014 Page 5 of 7 charge sheet has not been filed. Likewise, those cases where the charge is framed but the evidence is yet to start or the evidence is still at infancy stage, the High Court can show benevolence in exercising its powers favourably, but after prima facie assessment of the circumstances/material mentioned above. On the other hand, where the prosecution evidence is almost complete or after the conclusion of the evidence the matter is at the stage of argument, normally the High Court should refrain from exercising its power under Section 482 of the Code, as in such cases the trial court would be in a position to decide the case finally on merits and to come a conclusion as to whether the offence under Section 307 Indian Penal Code is committed or not. Similarly, in those cases where the conviction is already recorded by the trial court and the matter is at the appellate stage before the High Court, mere compromise between the parties would not be a ground to accept the same resulting in acquittal of the offender who has already been convicted by the trial court. Here charge is proved under Section 307 Indian Penal Code and conviction is already recorded of a heinous crime and, therefore, there is no question of sparing a convict found guilty of such a crime."

And the judgment of this Court in Basara and Ors. v. State and Anr. in Crl. M.C. No. 6621-24/2006 decided on 3rd September, 2007, wherein it was, inter alia, held as under:-

"14. .......Peace has been brought in the locality with the intervention of the well wishers of the locality. When there is peace in locality, there will be peace in the town. When there is peace in town, there will be peace in city. When there is peace in city, there will be peace in State. When there is peace in State, there will be peace in country.....
CRL.M.C. 5491/2014 Page 6 of 7
15. The petition is according allowed. FIR No.4/2005 registered against the petitioners under Section 307 read with Section 34 IPC with Police station Samay Pur Badli is quashed and all consequent proceedings pursuant thereto are also ordered to be dropped."

I am of the opinion that this matter deserves to be given a quietus at this stage itself, since the parties have compromised the matter amongst themselves; and the complainant is no longer interested in supporting the investigation because of which, the chances of success of prosecution, if launched, are now greatly diminished, subject, however, to payment of costs of Rs.1,00,000/- to the Indigent and Disabled Lawyers' Fund of the Bar Council of Delhi. Counsel for the petitioner undertakes to deposit the same within one week from today. Proof of payment of costs be filed with the Registry of this Court within one week thereafter, with a copy to the Investigating Officer concerned.

9. Consequently, the petition is allowed, and the FIR No. 222/2013 registered under Sections 279/337/304-A IPC at Police Station Moti Nagar on 6th July, 2013, and all proceedings emanating therefrom, are hereby quashed.

10. The petition stands disposed off.

SUDERSHAN KUMAR MISRA JUDGE DECEMBER 02, 2014 AK CRL.M.C. 5491/2014 Page 7 of 7