Uttarakhand High Court
Afroj And Others vs Harun And Another on 19 August, 2016
Author: U. C. Dhyani
Bench: U. C. Dhyani
IN THE HIGH COURT OF UTTARAKHAND AT
NAINITAL
Criminal Misc. Application No.1020 of 2016
(Under Section 482 Cr.P.C.)
Afroj and others ... Applicants
Vs.
Harun and another ... Respondents
Mr. Sanjay Bhatt, Advocate present for the applicants.
Mr. M.C. Bhatt, Advocate present for respondents.
U. C. Dhyani, J. (Oral)
1. By means of Application under Section 482 Cr.P.C., applicants seek to quash the entire proceeding 0f Criminal Case No. 2173 of 2014 titled as 'Harun Vs. Afroj and others, relating to offences punishable under Sections 323,325,452,504, 506 of IPC, pending before learned Judicial Magistrate, Rudrapur, District Udham Singh Nagar.
2. A Compounding Application (CRMA No.1322 of 2016) is filed before this Court to indicate that parties have buried their differences and have settled their disputes amicably. Respondent Nos.1 & 2 /persons aggrieved namely Harun and Smt. Rehana are present in person before this Court, duly identified by their counsel Mr. M.C. Bhatt, Advocate and accused-applicant-Afroj is present in person, duly identified by his counsel Mr. Sanjay Bhatt, Advocate. Respondent Nos. 1 & 2 say that they have settled their disputes amicably, therefore, they are not interested in prosecuting the accused-applicants, inasmuch as, a compromise has taken place between them with the intervention of some elderly persons of the society. They prayed that they may be permitted to compound the offences against the applicants and the application under Section 482 Cr.P.C. be allowed.
-2-3. Whereas some of the offences are compoundable offences within the Scheme of Section 320 Cr.P.C., the others are not. The question, which arises for consideration of this Court is - whether the respondent Nos.1 & 2 /persons aggrieved should be permitted to compound such offences against the applicants or not?
4. Leaned counsel for the applicants drew attention of this Court towards the judgment of the Hon'ble Supreme Court in Dimpey Gujral vs. Union Territory through Administrator U.T. Chandigarh and others, 2013 (123) AIC 119 and Narendra Singh and others vs. State of Punjab and another, (2014) 6 SCC 466.
5. Hon'ble Supreme Court in Gian Singh vs. State of Punjab and another, (2013) 1 SCC (Cri) 160, has also observed as below:-
"The position that emerges from the above discussion can be summarized 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 of 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 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 statues like Prevention of Corruption Act or the -3- 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 flavour 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 proceedings 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."
6. Since the respondent Nos. 1 & 2 have buried all their differences against the applicants, therefore, they should be permitted to compound such offences against the applicants in the interest of justice.
7. While deciding whether to exercise its power under Section 482 Cr.P.C. 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 accept the settlement to quash the criminal proceedings. 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 -4- charge is framed but the evidence is yet to start, the High Court can exercise it's powers, but after prima facie assessment of the circumstances/material mentioned therein. This Court is of the opinion that this matter deserves to be given a quietus as continuance of proceedings arising out of the first information report in question would be an exercise in futility.
8. Reliance may also be placed on Dina Nath Prasad & others vs. State & Anr., decided by Hon'ble Delhi High Court on 12th January, 2016 in Criminal Misc. Case no. 111 of 2016, Judgment rendered by Hon'ble Allahabad High Court on 18.11.2015 in C-482 Petition No. 31751 of 2015, Rajendra Sharma and others vs. State of U.P. & another and the Judgment rendered by Hon'ble Punjab and Haryana High Court on 29.05.2012 in Crl. Misc. Case No. 22608 of 2011, Satwinder Singh & another vs. State of Punjab & others.
9. Compounding Application is, therefore, allowed. As a consequence of the same, entire proceeding 0f Criminal Case No. 2173 of 2014 titled as 'Harun Vs. Afroj and others, relating to offences punishable under Sections 323,325,452,504, 506 of IPC, pending before learned Judicial Magistrate, Rudrapur, District Udham Singh Nagar are hereby quashed on the basis of compromise between the parties.
10. Application under Section 482 Cr.P.C. is thus disposed of in terms of compromise arrived at between the parties.
(U. C. Dhyani, J.)
JKJ 19.08.2016