Delhi High Court
Himanshu Dawer vs State & Anr on 11 July, 2014
Author: Sudershan Kumar Misra
Bench: Sudershan Kumar Misra
$~30
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ CRL.M.C. 2974/2014
HIMANSHU DAWER ..... Petitioner
Through: Mr. Sahil Malik, Advocate
versus
STATE & ANR ..... Respondents
Through: Ms. Nishi Jain, APP for State
Mr. Soayib Qureshi, Adv. for R-2
SI Mukesh, PS Paharganj
CORAM:
HON'BLE MR. JUSTICE SUDERSHAN KUMAR MISRA
% SUDERSHAN KUMAR MISRA, J. (ORAL)
Crl.M.A. NO. 10305/2014 Exemption, as prayed for, is allowed, subject to all just exceptions.
The application stands disposed off.
CRL.M.C. 2974/20141. This petition has been moved by Himanshu Dawer, who is stated to be the accused in FIR No.164/2011 dated 03.11.2011, registered at Police Station Pahar Ganj, under Section 304 IPC.
2. It is alleged that the FIR came to be registered at an information received by the police that one construction worker was stuck underneath a wall, which had fallen upon him in the course of excavation of a plot; which excavation was being carried out without any safety precautions, and without valid permission. As a result Crl. M.C. No.2974/2014 Page 1 of 3 thereof, the petitioner and another co-accused, Gurbachan Singh, were proceeded with, and that a notice has been issued to the petitioner under Section 304-A IPC on 21.02.2014.
3. It is further stated that the matter has been amicably settled between the petitioner and respondent No. 2, who happens to be the father of the deceased worker whose body was recovered from the site.
4. Issue notice.
5. Counsel for the respondent/State, as well as the second respondent, accepts notice.
6. Respondent No. 2, Shri Haribol Shah, is also present in person, and is identified by his counsel.
7. A compromise deed dated 01.07.2014 executed between the second respondent and the petitioner has also been annexed to the petition, wherein respondent No. 2 has stated that he does not wish to pursue the proceedings against the petitioner, and that he has settled all his claims against him. He also states that he has received a total amount of Rs. 3 Lacs as compensation from the petitioner in full and final settlement. Counsel for respondent No.2 also approbates this position, and prays that the relief sought in the matter be granted.
8. Counsel for the State also states that under the circumstances, no useful purpose would be served in proceeding with the matter which will only result in increasing the pendency before the Courts, especially in view of the ratio of the decision of the Supreme court in Gian Singh vs. State of Punjab (2012) 10 SCC 303, and also because of the fact that the matter against the co-accused, Shri Gurbachan Singh, has also been laid to rest after admitting him to plea of Crl. M.C. No.2974/2014 Page 2 of 3 bargaining with the consent of the Court.
9. Under the circumstances, I am satisfied that this is a fit case for the proceedings to be brought to an end.
10. Consequently, FIR No.164/2011 dated 03.11.2011, registered at Police Station Pahar Ganj, under Section 304 IPC, and the proceedings emanating there from are quashed.
SUDERSHAN KUMAR MISRA (Judge) JULY 11, 2014 rd Crl. M.C. No.2974/2014 Page 3 of 3