Allahabad High Court
Nasim And 5 Others vs State Of U.P. And Another on 17 July, 2023
Author: Dinesh Pathak
Bench: Dinesh Pathak
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:141613 Court No. - 90 Case :- APPLICATION U/S 482 No. - 21366 of 2023 Applicant :- Nasim And 5 Others Opposite Party :- State of U.P. and Another Counsel for Applicant :- Subhash Chandra Pandey Counsel for Opposite Party :- G.A. Hon'ble Dinesh Pathak,J.
1. Short counter affidavit filed on behalf of the opposite party No.2, is taken on record.
2. Heard learned counsel for the applicants, learned counsel for opposite party No.2 and learned AGA for the State and perused the record on board.
3. The applicants have invoked the inherent jurisdiction of this Court under Section 482 Cr.P.C. to quash the entire criminal proceedings in Case No.4127 of 2023 (State vs. Julfikar & Others) arising out of Case Crime No. 538 of 2022, under Sections 147, 148, 149, 323, 342, 365 and 506 I.P.C., Police Station Tanda, District Rampur, pending in the court of Chief Judicial Magistrate, Rampur.
4. FIR, being Case Crime No.538 of 2022 dated 23.11.2022, has been lodged with respect to the incident took place on 20.11.2022 wherein present applicants have allegedly been thrashed and threatened by the accused/applicants. During pendency of the prosecution both the parties have entered into the compromise.
5. Considering the factum of compromise took place between the parties this Court has passed the order dated 14.6.2023 for verification of the compromise. For ready reference the order dated 14.6.2023 is quoted herein below :
"Heard learned counsel for the applicants, learned AGA for the State and perused the record.
The instant application under Section 482 Cr.P.C. has been filed for quashing of the entire proceedings of Case No. 4127 of 2023 (State Vs. Julfikar and others), under Sections 147, 148, 149, 323, 342, 365, 506 IPC, P.S. Tanda, District Rampur, arising out of Case Crime No. 538 of 2022, pending in the Court of Chief Judicial Magistrate, Rampur, in terms of compromise dated 31.05.2023 entered between the parties out side the Court.
Learned counsel for the parties submit that matter has been amicably settled between the parties outside the Court. However, it has been submitted that compromise application has not been filed by the parties concerned before the trial court. Leaned counsel for the parties undertakes to file joint affidavit of compromise before the trial court within two weeks. Whether a compromise has taken place between the parties or not, can be best ascertained by the court below, where the proceedings are pending, after ensuring the presence of the parties before it.
Learned counsel for the parties undertake to ensure the presence of the parties concerned before the court below or any other transferee court, as the case may be, and the court concerned, thereafter, shall ascertain the genuineness of the compromise after taking the view of the parties concerned. If the said compromise is verified, the same shall be made part of the record and report to that effect, will be prepared and the parties would be allowed to obtain certified copy thereof, so that they may file the verification report before this Court.
Put up on 17.07.2023 as fresh along with compromise deed duly verified by the Court below.
Till then no coercive action shall be taken against the applicants pursuant to Case No. 4127 of 2023 (State Vs. Julfikar and others), under Sections 147, 148, 149, 323, 342, 365, 506 IPC, P.S. Tanda, District Rampur, arising out of Case Crime No. 538 of 2022, pending in the Court of Chief Judicial Magistrate, Rampur."
6. In pursuance of the order dated 14.6.2023 learned Chief Judicial Magistrate, Rampur has submitted his verification order dated 3.7.2023. Copy of the verification order dated 3.7.2023 along with compromise deed dated 31.5.2023 are filed as Annexure-1 to the short counter affidavit. Learned Chief Judicial Magistrate has specifically observed in its verification report dated 3.7.2023 that the compromise inked between the parties has been duly spelled out to both the parties in their presence who have understood the same and the parties were duly identified by their respective counsels. It is further observed that both the parties have entered into compromise with their own free will.
7. Learned counsel for the applicants submits that in view of the verification order dated 3.7.2023 there is no dispute between the parties and they have buried the hatchet and living peacefully and there is no grudges against each other. Therefore, on the basis of compromise present application may be allowed.
8. To quash the cognizance/summoning order as well as criminal proceeding, learned counsel for the applicant has relied upon the following judgments of the Hon'ble Apex Court :-
(i) B.S.Joshi & Others Vs. State of Haryana & Others; (2003) 4 SCC 675.
(ii) Nikhil Merchant Vs. Central Bureau of Investigation; (2008) 9 SCC 667.
(iii) Manoj Sharma Vs. State & Others; (2008) 16 SCC 1.
(iv) Gyan Singh Vs. State of Punjab (2012) 10 SCC 303.
(v) Narindra Singh & Others Vs. State of Punjab (2014) 6 SCC 466.
9. In a recent judgment passed by a Three Judges' Bench of the Apex Court in the Case of Parbatbhai Aahir alias Parbatbhai Bhimsinhbhai Karmur and others Vs. State of Gujarat and another, reported in AIR 2017 SC 4843, Hon'ble Supreme Court has summarized the ratio of all the cases decided earlier with respect to quashing of F.I.R./charge-sheet/criminal proceeding on the ground of settlement between the parties and expounded the ten categories in which application under Section 482 could be entertained for quashing the F.I.R./charge-sheet/criminal proceeding on the basis of compromise. Para no. 15 of the said judgement summarizing the proposition in this respect is reproduced below:-
"15. (i) Section 482 preserves the inherent power of the High Court to prevent an abuse of the process of any court or to secure the ends of justice. The provision does not confer new powers. It only recognises and preserves powers which inhere in the High Court;
(ii) The invocation of the jurisdiction of the High Court to quash a First Information Report or a criminal proceeding on the ground that a settlement has been arrived at between the offender and the victim is not the same as the invocation of jurisdiction for the purpose of compounding an offence. While compounding an offence, the power of the court is governed by the provisions of Section 320 of the Code of Criminal Procedure, 1973. The power to quash under Section 482 is attracted even if the offence is non-compoundable.
(iii) In forming an opinion whether a criminal proceeding or compliant should be quashed in exercise of its jurisdiction under Section 482, the High Court must evaluate whether the ends of justice would justify the exercise of the inherent power;
(iv) While the inherent power of the High Court has a wide ambit and plenitude it has to be exercised;(i) to secure the ends of justice or (ii) to prevent an abuse of the process of any court;
(v) The decision as to whether a complaint or First Information Report should be quashed on the ground that the offender and victim have settled the dispute, revolves ultimately on the facts and circumstances of each case and no exhaustive elaboration of principles can be formulated;
(vi) In exercise of the power under Section 482 and while dealing with a plea that the dispute has been settled, the High Court must have due regard to the nature and gravity of the offence.Heinous and serious offences involving mental depravity or offences such as murder, rape and dacoity cannot approximately be quashed though the victim or the family of the victim have settled the dispute. Such offences are, truly speaking, not private in nature but have a serious impact upon society. The decision to continue with the trial in such cases is founded on the overriding element of public interest in punishing persons for serious offences;
(vii) As distinguished from serious offences, there may be criminal cases which have an overwhelming or predominant element of a civil dispute. They stand on a distinct footing insofar as the exercise of the inherent power to quash is concerned;
(viii) Criminal cases involving offences which arise from commercial, financial, mercantile, partnership or similar transactions with an essentially civil flavour may in appropriate situations fall for quashing where parties have settled the dispute;
(ix) In such a case, the High Court may quash the criminal proceeding if in view of the compromise between the disputants, the possibility of a conviction is remote and the continuation of a criminal proceeding would cause oppression and prejudice; and
(x) There is yet an exception to the principle set out in propositions (viii) and (ix) above. Economic offences involving the financial and economic well-being of the state have implications which lie beyond the domain of a mere dispute between private disputants. The High Court would be justified in declining to quash where the offender is involved in an activity akin to a financial or economic fraud or misdemeanour. The consequences of the act complained of upon the financial or economic system will weigh in the balance."
10. Learned counsel for the opposite party no. 2 has nodded the factum of compromise entered into between the parties and he has no objection, if the instant application is decided finally on the basis of the said compromise. He also submits that compromise was verified in presence of both the parties, who have voluntarily entered into compromise and opposite party no. 2 does not wants to prosecute the present case against the applicants any more as no dispute remains between the parties.
11. With the assistance of the aforesaid guidelines, keeping in view the nature of gravity and severity of the offence, which are more particular in private dispute, it is deemed proper that in order to meet the ends of justice, the present proceeding should be quashed. In result, dispute between the parties will put to an end, peace will be resorted and relationship between them will be smooth. No useful purpose would be served to keep the present matter pending inasmuch as both the parties have buried the hatchet and as the time passes, it will be difficult to prove the guilt of the accused. The continuation of criminal proceeding would cause oppression and prejudice.
12. In view of the aforesaid pronouncements of the Hon'ble Apex Court and in the light of the compromise arrived at between the parties, which has been duly verified by the concerned court below, the present application under Section 482 Cr.P.C. is hereby allowed. The entire criminal proceedings in Case No.4127 of 2023 (State vs. Julfikar & Others) arising out of Case Crime No. 538 of 2022, under Sections 147, 148, 149, 323, 342, 365 and 506 I.P.C., Police Station Tanda, District Rampur, pending in the court of Chief Judicial Magistrate, Rampurare hereby quashed.
13. Let a copy of the order be transmitted to the concerned lower Court for necessary action.
Order Date :- 17.7.2023 Md Faisal