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

Ram Phal Malik vs The State ( Nct Of Delhi) & Ors on 29 January, 2016

Author: P.S.Teji

Bench: P.S.Teji

*   IN THE HIGH COURT OF DELHI AT NEW DELHI
+   CRL.M.C. 4648/2015
                                   Date of Decision : January 29th, 2016
    RAM PHAL MALIK                                    ..... Petitioner
                         Through   Mr.B.S. Rana, Mr.Pardeep Vijayran
                                   & Mr.Satyam Sisodia, Advs.

                         versus

    THE STATE ( NCT OF DELHI) & ORS         ..... Respondent
                  Through  Mr.Vinod Diwakar, APP for the State
                           ASI Davinder Singh, PS Dabri.
                           Respondent No.2 in person.



           CORAM:
           HON'BLE MR. JUSTICE P.S.TEJI

    P.S.TEJI, J.

1. The present petition under Section 482 Cr.P.C. has been filed by the petitioner, namely, Ram Phal Malik for quashing of FIR No.306/2011 dated 12.09.2011, under Sections 380/448/34 IPC registered at Police Station Dabri on the basis of the settlement between the petitioner and respondent nos. 2 & 3, namely, Smt. Sunita Giri and Anant Bandu Giri, respectively.

2. Learned Additional Public Prosecutor for respondent-State submitted that the respondent no.2, present in the Court has been Crl.M.C. 4648/2015 Page 1 of 8 identified to be the complainant/first-informant of the FIR in question by ASI Davinder Singh.

3. Factual matrix of the present case is that on 11.09.2011, the petitioner along with others came to the house of respondent no.2 and told her to vacate the same. All these persons went inside her house and took away an almirah containing articles weighing approx. 519 gms, one bed, T.V., one box, some kitchen utensils and clothes in a tempo and they forcefully took the possession of the said house. Thereafter, respondent no.2 lodged the FIR in question.

A civil suit bearing No. CS 77/2014 is pending before the lower Court during the pendency of which the parties arrived at an amicable settlement.

4. Respondent No.2 present in the Court, submitted that the dispute between the parties has been amicably resolved. As per the settlement, both the parties have settled the dispute and have arrived at full and final amicable settlement in the suit for possession, perpetual injunction and recovery of mesne profits. The petitioner has deposited a sum of Rs. 5,25,000/- with the Court in the shape of FD and respondent nos. 2 & 3 have vacated the suit property and have Crl.M.C. 4648/2015 Page 2 of 8 also handed over keys of the suit premises to the petitioner in the Court and they have further agreed that both the parties shall cooperate with each other in finishing of their criminal cases. Respondent no. 2 affirmed the contents of the settlement and of her affidavit dated 05.11.2015. In the affidavit, the respondent no.2 has stated that she has no objection if the FIR in question is quashed. All the disputes and differences have been resolved through mutual consent. Now no dispute with petitioner survives and so, the proceedings arising out of the FIR in question be brought to an end. Statement of the respondent No.2 has been recorded in this regard in which she stated that she has entered into a compromise with the petitioner and has settled all the disputes with him. She further stated that she has no objection if the FIR in question is quashed.

5. In Gian Singh v. 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 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 Crl.M.C. 4648/2015 Page 3 of 8 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."

6. 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 relevant 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.

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 Crl.M.C. 4648/2015 Page 4 of 8 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.

7. The inherent powers of the High Court ought to be exercised to prevent the abuse of process of law and to secure the ends of justice. The respondent no.2 agreed to the quashing of the FIR in question and has stated that the matter has been settled out of her own free will. As the matter has been settled and compromised amicably, so, there would be an extraordinary delay in the process of law if the legal proceedings between the parties are carried on. So, this Court is of the considered opinion that this is a fit case to invoke the jurisdiction under Section 482 Cr.P.C. to prevent the abuse of process of law and to secure the ends of justice.

8. The incorporation of inherent power under Section 482 Cr.P.C. is meant to deal with the situation in the absence of express provision Crl.M.C. 4648/2015 Page 5 of 8 of law to secure the ends of justice such as, where the process is abused or misused; where the ends of justice cannot be secured; where the process of law is used for unjust or unlawful object; to avoid the causing of harassment to any person by using the provision of Cr.P.C. or to avoid the delay of the legal process in the delivery of justice. Whereas, the inherent power is not to be exercised to circumvent the express provisions of law.

9. It is settled law that the inherent power of the High Court under Section 482 Cr.P.C. should be used sparingly. The Hon'ble Apex Court in the case of State of Maharashtra through CBI v. Vikram Anatrai Doshi and Ors. MANU/SC/0842/2014 and in the case of Inder Singh Goswami v. State of Uttaranchal MANU/SC/0808/2009 has observed that powers under Section 482 Cr.P.C. must be exercised sparingly, carefully and with great caution. Only when the Court comes to the conclusion that there would be manifest injustice or there would be abuse of the process of the Court if such power is not exercised, Court would quash the proceedings.

10. It is a well settled law that where the High Court is convinced that the offences are entirely personal in nature and therefore do not Crl.M.C. 4648/2015 Page 6 of 8 affect public peace or tranquillity and where it feels that quashing of such proceedings on account of compromise would bring about peace and would secure ends of justice, it should not hesitate to quash them. In such cases, pursuing prosecution would be waste of time and energy. Non-compoundable offences are basically an obstruction in entering into compromise. In certain cases, the main offence is compoundable but the connected offences are not. In the case of B.S. Joshi and others v. State of Haryana and another 2003 (4) SCC 675 the Hon'ble Apex Court observed that even though the provisions of Section 320 Cr.P.C. would not apply to such offences which are not compoundable, it did not limit or affect the powers under Section 482 Cr.P.C. The Hon'ble Apex Court laid down that if for the purpose of securing the ends of justice, quashing of FIR becomes necessary, section 320 Cr.P.C. would not be a bar to the exercise of power of quashing. In the nutshell, the Hon'ble Apex Court justified the exercise of powers under Section 482 Cr.P.C. to quash the proceedings to secure the ends of justice in view of the special facts and circumstances of the case, even where the offences were non- compoundable.

Crl.M.C. 4648/2015 Page 7 of 8

In the light of the aforesaid, this Court is of the view that notwithstanding the fact the offence under Section 380 IPC is non- compoundable offence, there should be no impediment in quashing the FIR under this section, if the Court is otherwise satisfied that the facts and circumstances of the case so warrant.

11. In the facts and circumstances of this case and in view of statement made by the respondent No.2, the FIR in question warrants to be put to an end and proceedings emanating thereupon need to be quashed.

12. Accordingly, this petition is allowed and FIR No.306/2011 dated 12.09.2011, under Sections 380/448/34 IPC registered at Police Station Dabri and the proceedings emanating therefrom are quashed against the petitioner.

13. This petition is accordingly disposed of.

(P.S.TEJI) JUDGE JANUARY 29, 2016 dd Crl.M.C. 4648/2015 Page 8 of 8