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 10, Cited by 0]

Karnataka High Court

Sri Deepak V vs State Of Karnataka on 20 January, 2021

Author: K.Somashekar

Bench: K.Somashekar

                            :1:



 IN THE HIGH COURT OF KARNATAKA AT BENGALURU

      DATED THIS THE 20TH DAY OF JANUARY, 2021

                         BEFORE

       THE HON'BLE MR.JUSTICE K.SOMASHEKAR

         CRIMINAL PETITION NO. 3335 OF 2017

BETWEEN
Sri. Deepak V
S/o T Venkataswamappa
Aged about 40 years
Residing at No.169, D.T. Road
Kothanur Village/Post
Bangalore - 560 077.
                                            ... Petitioner
(By Sri. Srinivas N, Advocate)

AND
1.    State of Karnataka
      By Hennur Police Station
      Bangalore - 560 077
      SPP, High Court of Karnataka
      Bangalore - 560 001.

2.    Sri. Venkatesh
      S/o Late Chikkayallappa
      Aged about 49 years
      Residing at No.78
      Vrushabadri Nilaya
      Horamavu Post
      Bangalore - 560 077.
                                         ... Respondents

(By Smt. Rashmi Jadhav, HCGP for R-1;
    Sri. C S Vinod - Advocate for R-2)
                              :2:



      This Criminal Petition is filed under Section 482 of
the Code of Criminal Procedure, praying to quash the FIR
registration of case pending against him in Cr.No.26/2017
for the offence punishable under Sections 504 and 506 of
IPC and Sec.3(1)(x) of SC/ST (POA) Act pending on the file
of II-Addl. City Civil and Sessions Judge and Special
Judge, Bangalore.

      This Criminal Petition coming on for Admission, this
day, the court made the following:


                         ORDER

Sri Srinivas.N., learned counsel for the petitioner, Sri C.S.Vinod, learned counsel for respondent No.2 and learned HCGP for respondent No.1 are present before the Court.

2. An application under Section 320 r/w Section 482 of Cr.P.C. and Chapter IV(A) Section 15A(5) of the SC/ST (POA) Act along with a joint memo has been filed by the petitioner and second respondent to dispose of this petition in terms stated therein and they have subscribed their signatures inclusive of their respective counsel in the joint memo.

3. In the application it is stated that the petitioner/accused had filed the present petition seeking :3: to quash the FIR in Cr.No.26/2017 for the offence punishable under Section 504 and 506 of IPC and Section 3(1)(x) of the SC/ST (Prevention of Atrocities) Act pending on the file of II Addl.City Civil and Sessions Judge and Special Judge, Bangalore which was filed by the respondent No.2/complainant.

4. Further, it is stated that the petitioner and second respondent on the intervention of their well wishers have sorted out all their differences. Further it is submitted that the second respondent is also undertaking to file an affidavit to the said effect. Therefore, they seek permission of this Court to compound the offences as mentioned above.

5. In this regard, it is relevant to refer Chapter IVA Section 15A (5) of the SC/ST (POA) Act which reads as under:

"A victim or his dependent shall be entitled to be heard at any proceeding under this Act in respect of bail, discharge, release, parole, conviction or sentence of an accused or any connected proceedings or arguments and file written submission on conviction, acquittal or sentencing."
:4:

6. In the instant case, the case in Crime No.26/2017 which is pending before the Court of II Additional City Civil and Sessions Judge, Bengaluru as wherein the FIR has been submitted for proceeding further in respect of investigation and so also, to file report as contemplated under Section 173(2) of Cr.P.C. or any other proceedings.

7. In the meanwhile of the proceedings, the petitioner and second respondent are seeking for compounding of the offences by filing this joint memo. Therefore, it is relevant to refer Gian Singh vs. State of Punjab (2012 (10) SCC 303) wherein the Hon'ble Supreme Court of India had extensively dealt with matters relating to Section 482 Cr.P.C. and Section 320 Cr.P.C. relating to the inherent power under Section 482 Cr.P.C. to quash the proceedings in respect of compoundable offences where compromise is arrived at between the parties. It has been held in the said judgment that criminal proceedings can be quashed by the Court, if the Court is satisfied that the matter has been settled between the parties amicably and the parties are interested to :5: restore peace and harmony between them. 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 or 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.

8. Section 482 saves the inherent power of the High Court and it reads as follows :

"Nothing in this Code shall be deemed to limit or affect the inherent powers of the High Court to make such orders as may be necessary to give effect to any order under this Code, or to :6: prevent abuse of the process of any Court or otherwise to secure the ends of justice."

9. Section 482 of the Code, as its very language suggests, saves the inherent power of the High Court which it has by virtue of it being a superior court to prevent abuse of the process of any court or otherwise to secure the ends of justice. It begins with the words, 'nothing in this Code' which means that the provision is an overriding provision. These words leave no manner of doubt that none of the provisions of the Code limits or restricts the inherent power. The guideline for exercise of such power is provided in Section 482 itself i.e., to prevent abuse of the process of any court or otherwise to secure the ends of justice. As has been repeatedly stated that Section 482 confers no new powers on High Court; it merely safeguards existing inherent powers possessed by High Court necessary to prevent abuse of the process of any Court or to secure the ends of justice. It is equally well settled that the power is not to be resorted to if there is specific provision in the Code for the redress of the grievance of an aggrieved party. It should be exercised :7: very sparingly and it should not be exercised as against the express bar of law engrafted in any other provision of the Code.

10. In the instant case, the petitioner who is arraigned as accused is seeking to exercise the power under Section 482 of Cr.P.C for quashing of the criminal proceedings initiated against him in Crime No.26/2017 for the offences as reflected in the FIR said to have been recorded by the respondent police. However, the petitioner/accused and respondent No.2/complainant have come forwarded by filing this application along with joint memo seeking permission to compound the offences and closing the issues which emerged between them. However, in this matter there is social impact of the crime in question vis-à-vis individual impact. Therefore, it deserves for consideration of the application filed by the petitioner/accused and so also respondent No.2/complainant. The complainant has filed affidavit in support of the joint memo and he is not inclined to persuade with the proceedings. Therefore, it is deemed appropriate to consider the application and joint memo :8: along with affidavit seeking closure of the proceedings in the interest of harmonious relationship to be continued between them. In terms of the above, I proceed to pass the following:

ORDER The criminal petition filed by the petitioner/accused under Section 482 of Cr.P.C. is hereby allowed akin to the application filed by the parties under Section 320 r/w 482 of Cr.P.C. and so also, Chapter IV(A) Section 15(A)(5) of the SC/ST Act (POA) Act, 1989. Consequently, the proceedings in Crime No.26/2017 pending against the petitioner/accused before the II Addl.City Civil and Sessions Judge and Spl.Judge, Bengaluru City are hereby quashed.
Sd/-
JUDGE DKB