Allahabad High Court
Alam And 3 Others vs State Of U.P. And Another on 30 August, 2022
Author: Rajeev Misra
Bench: Rajeev Misra
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 81 Case :- APPLICATION U/S 482 No. - 8937 of 2022 Applicant :- Alam And 3 Others Opposite Party :- State of U.P. and Another Counsel for Applicant :- Irshad Ahmad Counsel for Opposite Party :- G.A. Hon'ble Rajeev Misra,J.
Heard Mr. Irshad Ahmad, the learned counsel for applicants and the learned A.G.A. for State.
In spite of the fact that first informant/opposite party no.2 has appeared before court below for verification of the compromise, no one appears on his behalf to oppose this application.
Perused the record.
This application under Section 482 Cr.P.C. has been field challenging the charge sheet no. 0423 of 2017 dated 29.12.2017 submitted in Case Crime No. 174 of 2016, under Sections 147, 148, 323, 427, 452, 504, 506 I.P.C., P.S. Amroha Nagar, District Amroha as well as entire proceedings of Criminal Case No. 10059 of 2018 (State Vs. Alam & Ors.), under Sections 147, 148, 323, 427, 452, 504, 506 I.P.C., P.S. Amroha Nagar, District Amroha arising out of aforementioned case crime number and now pending in the Court of Chief Judicial Magistrate, Amroha on the basis of compromise entered into by the parties.
Record shows that during pendency of aforementioned criminal case, parties amicably settled their dispute outside the court. On the basis of settlement so arrived at between the parties, a compromise deed dated 3.8.2019 was drawn. On the basis of aforesaid compromise entered into by the parties, present application under Section 482 Cr.P.C. was field before this Court.
Present application came for admission on 23.6.2022 and this Court passed the following order:
"Heard Sri Irshad Ahmad, learned counsel for the applicants, learned AGA for the State and perused the record.
The present application under Section 482 Cr.P.C. has been filed for quashing of entire proceeding of Case No. 10059 of 2018, Case Crime No. 174 of 2016, under Sections 147, 148, 323, 427, 452, 504, 506 IPC, Police Station Amroha Nagar, District Amroha.
It has been stated that the parties have amicably settled their disputes and have entered into the compromise. The compromise deed has been annexed as Annexure-5 to this application.
The applicants shall file an application along with the compromise deed before the concerned Court below within 15 days for verification of the compromise. On receiving the said application the Court below shall take steps for verification of the compromise, within 15 days from date of receiving application and compromise, and shall prepare a report. The parties on filing a suitable application shall also be given a certified copy of the report.
Put up as a fresh case on 28.07.2022 before appropriate Court, on which date, the applicants shall file the report of the concerned Court regarding the verification of the compromise.
Till the next date of listing, no coercive action shall be taken against applicants in Case No. 10059 of 2018, Case Crime No. 174 of 2016, under Sections 147, 148, 323, 427, 452, 504, 506 IPC, Police Station Amroha Nagar, District Amroha.
This case shall not be treated as tied up/part heard to this Bench."
Pursuant to above order dated 23.6.2022, parties appeared before court below for verification of the compromise.
A fresh settlement deed dated 20.7.2022 was filed before court below which was signed by both the parties. Court below by means of order dated 20.7.2022 verified the same and sent it's report dated 21.7.2022 to this Court regarding claim.
On the aforesaid premise, this Court is not unmindful of the following judgements of Apex Court:
1. B.S. Joshi and others Vs. State of Haryana and another (2003) 4 SCC 675
2. Madan Mohan Abbot Vs. State of Haryana (2008) 4 SCC 582
3. Nikhil Merchant Vs. Central Bureau of Investigation[2008)9 SCC 677]
4. Manoj Sharma Vs. State and others ( 2008) 16 SCC 1
5. Shiji @ Pappu and Others VS. Radhika and Another, (2011) 10 SCC 705
6. Gian Singh Vs. State of Punjab (2012) 10 SCC 303
7. K. Srinivas Rao Vs. D.A Deepa, (2013) 5 SCC 226
8. Dimpey Gujral and others Vs. Union Territory through Administrator, U.T. Chandigarh and others, (2013) 11 SCC 497
9. Narindra Singh and others Vs. State of Punjab ( 2014) 6 SCC 466
10. Yogendra Yadav and Ors. Vs. State of Jharkhand and another (2014) 9 SCC 653
11. Shlok Bhardwaj Vs. Renuka Bhardwaj (2015) 2 SCC 721
12. C.B.I. Vs. Maninder Singh (2016) 1 SCC 389
13. C.B.I. Vs. Sadhu Ram Singla and Others, (2017) 5 SCC 350
14. Parbatbhai Aahir @ Parbatbhai Bhimsinhbhai Karmur and Others Vs. State of Gujarat and another, (2017) 9 SCC 641
15. Anita Maria Dias and Ors. Vs. State of Maharashtra and Others, (2018) 3 SCC 290
16. Social Action Forum For Manav Adhikar and Another Vs. Union of India and others, (2018) 10 SCC, 443 (Constitution Bench)
17. State of M.P. VS. Dhruv Gurjar and Another, (2019) 5 SCC 570
18. State of M.P. V/s Laxmi Narayan & Ors., (2019) 5 SCC 688
19. Rampal Vs. State of Haryana, AIR online 2019 SC 1716
20. Arun Singh and Others VS. State of U.P. and Another (2020) 3 SCC 736
21. Ramgopal and Another Vs. The State of M.P., 2021 SCC OnLine SC 834.
22. Daxaben Vs. State of Gujarat and Others, 2022 SCC Online SC 936.
wherein the Apex Court has categorically held that compromise can be made between the parties even in respect of certain cognizable and non compoundable offences. In Dimpey Gujral (supra), it was held that heinous and serious offences of mental depravity, or offences like murder, rape, dacoity etc. cannot be quashed on the basis of compromise as same fall in the category of crime against society. It was however observed that court should bear in mind that if because of compromise between the parties, 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 accused by not quashing the criminal proceedings, then in that eventuality High Court should quash the proceedings on the ground of compromise. Constitution Bench in Social Action Forum For Manav Adhikar and Another (supra) in paragraph 38 of the judgement approved the law laid down by three Judges Bench judgement in Gian Singh (supra) Court then approved the view that criminal proceedings can be quashed on the basis of compromise. However, another 3 Judges Bench of Apex Court in State of M.P. Vs. Laxmi Narayan (Supra) has observed that no compromise can be made in respect of offences against society as they are not private in nature. It was, however, held that proceedings under Section 307 IPC can be quashed in view of compromise entered into by the parties, provided injured has not sustained grievous and fatal injury nor he should have sustained injury on vital part of the body. Similarly in Ram Pal Vs. State of Haryana (Supra) it has been held that no compromise can be made in cases relating to rape and sexual assault. In Daxaben (Supra) Court has held that no compromise can be made between parties for an offence under Section 306 I.P.C. Reference may also be made to the decision given by this Court in Shaifullah and others Vs. State of U.P. And another [2013 (83) ACC 278] in which the law expounded by Apex court in some of the aforesaid cases has been explained in detail.
Recently Apex court in Parbatbhai Aahir @ Parbatbhai Bhimsinhbhai Karmur (Supra) has laid down the following guidelines with regard to quashing of criminal proceedings as well compromise in criminal proceedings in paragraphs 16 to 16.10 of the judgement, which read as under:
"16. The broad principles which emerge from the precedents on the subject, may be summarised in the following propositions.
16.1. Section 482 preserves the inherent powers of the High Court to prevent an abuse of the process of any court or to secure the ends of justice. The provision does not confer new powers. It only recognizes and preserves powers which inhere in the High Court;
16.2. The invocation of the jurisdiction of the High Court to quash a First Information Report or a criminal proceeding on the ground that a settlement has been arrived at between the offender and the victim is not the same as the invocation of jurisdiction for the purpose of compounding an offence. While compounding an offence, the power of the court is governed by the provisions of Section 320 of the Code of Criminal Procedure, 1973. The power to quash under Section 482 is attracted even if the offence is non-compoundable.
16.3. In forming an opinion whether a criminal proceeding or complaint should be quashed in exercise of its jurisdiction under Section 482, the High Court must evaluate whether the ends of justice would justify the exercise of the inherent power;
16.4. While the inherent power of the High Court has a wide ambit and plenitude it has to be exercised; (i) to secure the ends of justice or (ii) to prevent an abuse of the process of any court;
16.5. The decision as to whether a complaint or First Information Report should be quashed on the ground that the offender and victim have settled the dispute, revolves ultimately on the facts and circumstances of each case and no exhaustive elaboration of principles can be formulated;
16.6. In the exercise of the power under Section 482 and while dealing with a plea that the dispute has been settled, the High Court must have due regard to the nature and gravity of the offence. Heinous and serious offences involving mental depravity or offences such as murder, rape and dacoity cannot appropriately be quashed though the victim or the family of the victim have settled the dispute. Such offences are, truly speaking, not private in nature but have a serious impact upon society. The decision to continue with the trial in such cases is founded on the overriding element of public interest in punishing persons for serious offences;
16.7. As distinguished from serious offences, there may be criminal cases which have an overwhelming or predominant element of a civil dispute. They stand on a distinct footing in so far as the exercise of the inherent power to quash is concerned;
16.8. Criminal cases involving offences which arise from commercial, financial, mercantile, partnership or similar transactions with an essentially civil flavour may in appropriate situations fall for quashing where parties have settled the dispute;
16.9. In such a case, the High Court may quash the criminal proceeding if in view of the compromise between the disputants, the possibility of a conviction is remote and the continuation of a criminal proceeding would cause oppression and prejudice; and 16.10. There is yet an exception to the principle set out in propositions 16.8 and 16.9 above. Economic offences involving the financial and economic well-being of the state have implications which lie beyond the domain of a mere dispute between private disputants. The High Court would be justified in declining to quash where the offender is involved in an activity akin to a financial or economic fraud or misdemeanour. The consequences of the act complained of upon the financial or economic system will weigh in the balance."
Recently in Ramgopal and another (supra), Court has again reiterated the guidelines regarding quashing of criminal proceedings in view of compromise. Following has been observed in paragraph 18-19:-
"18. It is now a well crystalized axiom that plenary jurisdiction of this Court to impart complete justice under Article 142 cannot ipso facto be limited or restricted by ordinary statutory provisions. It is also noteworthy that even in the absence of an express provision akin to Section 482 Cr.P.C. conferring powers on the Supreme Court to abrogate and set aside criminal proceedings, the jurisdiction exercisable under Article 142 of the Constitution embraces this Court with scopious powers to quash criminal proceedings also, so as to secure complete justice. In doing so, due regard must be given to the overarching objective of sentencing in the criminal justice system, which is grounded on the sub-lime philosophy of maintenance of peace of the collective and that the rationale of placing an individual behind bars is aimed at his reformation.
19. We thus sum-up and hold that as opposed to Section 320 Cr.P.C. where the Court is squarely guided by the compromise between the parties in respect of offences 'compoundable' within the statutory framework, the extra-ordinary power enjoined upon a High Court under Section 482 Cr.P.C. or vested in this Court under Article 142 of the Constitution, can be invoked beyond the metes and bounds of Section 320 Cr.P.C. Nonetheless, we reiterate that such powers of wide amplitude ought to be exercise carefully in the context of quashing criminal proceedings, bearing in mind: (i) Nature and effect of the offence on the conscious of the society; (ii) Seriousness of the injury, if any; (iii) Voluntary nature of compromise between accused and the victim; & (iv) Conduct of the accused persons, prior to and after the occurrence of the purported offence and/or other relevant considerations."
Considering the facts and circumstances of case, submissions made by counsel for the parties and the material on record, this court is of considered opinion that dispute between parties is a private dispute and the parties have amicably settled their dispute and same has been verified by court below. As such, no difference exists between parties. Consequently, no useful purpose shall be served by prolonging the proceedings of above mentioned case. In view of compromise entered into by the parties, chances of conviction of accused applicant is remote and bleak. As such continuation of proceedings would itself cause injustice to parties. The trial would only entail loss of judicial time in a futile pursuit particularly when torrents of litigation drown the courts with an unimaginable flood of dockets.
In view of above, present application succeeds and is allowed. The charge sheet no. 0423 of 2017 dated 29.12.2017 submitted in Case Crime No. 174 of 2016, under Sections 147, 148, 323, 427, 452, 504, 506 I.P.C., P.S. Amroha Nagar, District Amroha in consequential Criminal Case No. 10059 of 2018 (State Vs. Alam & Ors.), under Sections 147, 148, 323, 427, 452, 504, 506 I.P.C., P.S. Amroha Nagar, District Amroha arising out of aforementioned case crime number, pending in the Court of Chief Judicial Magistrate, Amroha is, hereby, quashed.
Cost made easy.
Order Date :- 30.8.2022 CS/-