Delhi High Court
Bikramjit Ahluwalia vs The State (Govt. Of Nct) & Ors. on 9 February, 2015
Author: Sunil Gaur
Bench: Sunil Gaur
$-20
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of Decision: February 09, 2015
+ CRL.M.C. 5170/2014 & Crl.M.A.17700/2014
BIKRAMJIT AHLUWALIA ..... Petitioner
Through: Mr. Amit Chadha, Sr. Advocate
with Mr. Pradeep Aggarwal and
Mr. Rajesh Aggarwal, Advocates
versus
THE STATE (GOVT OF NCT) & ORS .....Respondents
Through: Mr. Vinod Diwakar, Additional
Public Prosecutor for respondent-
State with SI Satish
Ms. Ashima Roy Chaudhary, sister
of respondent No.3 in person
Mr. Sunil Chauhan, Advocate with
respondent No.3 in person
CORAM:
HON'BLE MR. JUSTICE SUNIL GAUR
JUDGMENT
% (ORAL) Quashing of FIR No.16/2012, under Sections 420/467/468/471/ 120-B of IPC registered at police station Safdarjung Enclave, Delhi is sought on the basis of Settlement Agreement of 27th August, 2014.
While entertaining this petition, petitioner was directed to join the investigation of this case. Learned Additional Public Prosecutor for State submits that in terms of the order of 22 nd January, 2015, petitioner has joined the investigation of this case and the investigation qua petitioner in CRL.M.C. 5170/2014 Page 1 this FIR case is complete and that there are no allegations of forgery against petitioner.
Learned senior counsel for petitioner submits that petitioner is a bonafide purchaser of the property in question from respondent No.3 and her sister-Ashima Roy Chaudhary, who are present in the Court.
Learned Additional Public Prosecutor for State submits that respondent No.3-Anuradha Guha and her sister-Ashima Roy Chaudhary are present in the Court and they have been identified to be so by their counsel as well as by SI Satish Kumar on the basis of identity proof produced by them. Learned Additional Public Prosecutor for State submits that the main accused is respondent No.2 against whom the investigation is still continuing.
Learned counsel for respondent No.3 has placed on record vakalatnama/power of attorney alongwith affidavit of respondent No.3 and her sister-Ashima Roy Chaudhary to submit that the aforesaid Settlement Agreement arrived at is with Ms.Ashima Roy Chaudhary, sister of respondent No.3.
Respondent No.3 as well as her sister-Ashima Roy Chaudhary, present in the Court, submits that the dispute between the parties has been amicably resolved vide aforesaid Settlement Agreement and the terms thereof have been fully acted upon in the civil proceedings and in terms thereof, the suit for declaration, etc., has been disposed of. In this regard, attention of this Court is drawn to the order of 29 th August, 2014 in CS (OS) No. 1603/2008.
Respondent No.3 as well as her sister-Ashima Roy Chaudhary submits that in terms of the aforesaid Settlement Agreement between the CRL.M.C. 5170/2014 Page 2 parties, they have received `1.25 crore each today in the Court by way of demand drafts in lieu of PDCs (Post Dated Cheque) and the PDCs have been returned by them to petitioner, who has accepted the same. Respondent No.3 as well as her sister-Ashima Roy Chaudhary submits that they have also received two PDCs for `25 lac each, which would not be encashed and at the time of registration of the aforesaid Settlement Agreement of 27th August, 2014, they will return the said two PDCs of `25 lac each to petitioner, who shall, in turn, hand over the Demand Drafts of the said amount to them.
Learned senior counsel for petitioner submits on instructions from petitioner that the needful would be done within a week from today.
Let it be so done.
Learned counsel for respondent No.3, who also appears on behalf of Ashima Roy Chaudhary, sister of respondent No.3, submits that respondent No.3 and her sister- Ashima Roy Chaudhary have no right or interest in the property in question. Respondent No.3 and her sister- Ashima Roy Chaudhary affirm the contents of the aforesaid Settlement Agreement and their affidavit of 22nd January, 2015 and submit that now no dispute with petitioner survives for consideration and so, the proceedings arising out of the FIR in question be brought to an end qua petitioner.
In „Gian Singh Vs. 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 CRL.M.C. 5170/2014 Page 3 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."
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 pertinent 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 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.
CRL.M.C. 5170/2014 Page 4 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.
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.
29.6. Offences under Section 307 IPC would fall in the category of heinous and serious offences and therefore are 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 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, CRL.M.C. 5170/2014 Page 5 which if proved, would lead to proving 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. 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 latter 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 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 CRL.M.C. 5170/2014 Page 6 come to a conclusion as to whether the offence under Section 307 IPC 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 IPC 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." In the facts and circumstances of this case and in view of the fact that the dispute between petitioner with respondent No.3 and her sister- Ashima Roy Chaudhary was infact a property dispute, which stands mutually settled, I find that continuance of proceedings arising out of the FIR in question would be an exercise in futility as the misunderstanding, which led to registration of the FIR, now stands cleared between the parties.
Accordingly, this petition is allowed subject to cost of `1 lac to be deposited by petitioner with Prime Minister‟s Relief Fund within a week from today. Upon placing on record the receipt of cost, FIR No.16/2012, under Sections 420/467/468/471/120-B of IPC registered at police station Safdarjung Enclave, Delhi and the proceedings emanating therefrom shall stand quashed qua petitioner only.
This petition and the application are accordingly disposed of. Copy of this order be given dasti under the signatures of Court Master learned counsel for petitioner.
(SUNIL GAUR)
JUDGE
FEBRUARY 09, 2015
s
CRL.M.C. 5170/2014 Page 7