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 23, Cited by 1270]

Supreme Court of India

Yogendra Yadav & Ors vs State Of Jharkhand & Anr on 21 July, 2014

Equivalent citations: AIR 2014 SUPREME COURT 3055, 2014 (9) SCC 653, 2014 AIR SCW 4319, AIR 2015 SC (CRIMINAL) 166, (2014) 142 ALLINDCAS 254 (SC), 2014 (59) OCR 132, (2014) 4 PAT LJR 518, (2014) 4 CRILR(RAJ) 1258, (2014) 4 ALLCRILR 255, (2014) 87 ALLCRIC 239, (2014) 4 JLJR 244, (2015) 1 MH LJ (CRI) 628, 2015 CALCRILR 1 129, 2014 (3) ALLCRIR 2668, 2014 (8) SCALE 634, 2014 (3) RECCRIR 869, (2014) 3 CURCRIR 426, (2014) 8 SCALE 634, (2014) 3 BOMCR(CRI) 690, (2015) 1 ALD(CRL) 240

Bench: N.V. Ramana, Ranjana Prakash Desai

                                                                         NON-REPORTABLE

                        IN THE SUPREME COURT OF INDIA

                       CRIMINAL APPELLATE JURISDICTION

                       CRIMINAL APPEAL NO.1205 OF 2014


Yogendra Yadav & Ors.                   …    Appellants

Vs.

The State of Jharkhand & Anr.                …     Respondents


                           J  U  D  G  M  E  N  T


(SMT.) RANJANA PRAKASH DESAI, J.


1.    The appellants are original Accused Nos.1 to 3  respectively  in  P.S.
Meharma Case No.155 of 2004 registered under Sections  341,  323,  324,  504
and 307 read with Section 34 of the  Indian  Penal  Code  (for  short,  ‘the
IPC’).  The  FIR  was  lodged  on  23/09/1994  by  complainant  Anil  Mandal
alleging that the appellants assaulted him and his men  on  22/09/2004.   On
the same day the appellants also filed FIR in respect of the  same  incident
dated 22/09/2004 alleging that complainant Anil Mandal,  Baldev  Mandal  and
others assaulted them.  This FIR was registered at P.S. Meharma  being  Case
No.156 of 2004 under Sections 147, 148, 149, 448, 341, 323 and  380  of  the
IPC.

2.    In both the cases, after investigation,  charge-sheet  was  submitted.
While the cases were going on before  the  2nd  Additional  Sessions  Judge,
Godda, both the parties agreed to compromise the  cases.   A  Panchayat  was
held where with the  intervention  of  the  well-wishers  a  compromise  was
arrived at.  A compromise petition dated 16/11/2011 was signed by  both  the
parties and it was filed in the Court  of  2nd  Additional  Sessions  Judge,
Godda.  An application was filed under Section 231(2) read with Section  311
of the Code of Criminal Procedure, 1973 (for short, ‘the Code’)  being  S.C.
No. 9/05 for recalling PWs 1 to  6  for  further  cross-examination  on  the
point of compromise.

3.    Learned Additional  Sessions  Judge  by  his  order  dated  16/11/2011
disposed  of  the  said  application.   Learned  Additional  Sessions  Judge
observed that compromise petition  was  signed  by  the  informant  and  the
injured, their signatures were identified by  the  lawyers  and,  therefore,
the compromise was genuine.   He,  however,  observed  that  offences  under
Sections 324, 341, 323 of the IPC are compoundable with  the  permission  of
the court and offences under Sections 326, 307 read with Section 34  of  the
IPC are  non-compoundable.   He,  therefore,  accepted  the  application  in
respect of offences under Sections 323, 324 and 341 of the IPC.    The  said
offences were compounded  and  the  accused  were  acquitted  of  the  same.
Prayer for compounding  of  offences  under  Sections  326,  307  read  with
Section 34 of the IPC  was  rejected.   Learned  Additional  Sessions  Judge
rejected the application for recalling of witnesses.  He directed  that  the
case should proceed against the accused for  offences  under  Sections  326,
307 read with Section 34 of the IPC.   This  order  was  challenged  by  the
appellants in the High Court of Jharkhand.  By the impugned order  the  High
Court dismissed the challenge, hence, this appeal.

4.    Now, the  question  before  this  Court  is  whether  this  Court  can
compound the offences under Sections 326 and 307 of the IPC which  are  non-
compoundable.   Needless to say that  offences  which  are  non-compoundable
cannot be compounded by the court.   Courts draw the  power  of  compounding
offences from Section 320 of  the  Code.   The  said  provision  has  to  be
strictly followed (Gian Singh   v.   State of  Punjab[1]).   However,  in  a
given case, the High Court can quash a criminal proceeding  in  exercise  of
its power under Section 482 of the Code having regard to the fact  that  the
parties  have  amicably  settled  their  disputes  and  the  victim  has  no
objection, even though the offences are non-compoundable.   In  which  cases
the High Court can exercise its discretion to  quash  the  proceedings  will
depend on facts and circumstances of  each  case.   Offences  which  involve
moral turpitude, grave offences like rape, murder etc. cannot be effaced  by
quashing the proceedings because  that  will  have  harmful  effect  on  the
society.   Such offences cannot be said to be restricted to two  individuals
or two groups.  If such offences are quashed, it may send  wrong  signal  to
the society.  However, when the High Court is convinced  that  the  offences
are entirely personal in nature and, therefore, do not affect  public  peace
or tranquility 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,  the
prosecution becomes a lame prosecution.   Pursuing such a  lame  prosecution
would be waste of time and energy.  That will also unsettle  the  compromise
and obstruct restoration of peace.

5.    In Gian Singh  this Court has  observed  that  where  the  High  Court
quashes a criminal proceeding having regard to the  fact  that  the  dispute
between the offender and the victim has been settled although  the  offences
are not compoundable,  it  does  so  as  in  its  opinion,  continuation  of
criminal proceedings will be an exercise in  futility  and  justice  in  the
case demands that the dispute between the parties  is  put  to  an  end  and
peace is restored; securing the ends of justice being the  ultimate  guiding
factor.  Needless to say that the above observations are applicable to  this
Court also.

6.    Learned counsel for the parties have requested  this  Court  that  the
impugned order be set aside as the High Court has not  noticed  the  correct
position in law in regard to quashing of criminal proceedings when there  is
a compromise.  Affidavit has been filed in this  Court  by  complainant-Anil
Mandal, who is respondent No. 2 herein.  In  the  affidavit  he  has  stated
that a compromise petition has  been  filed  in  the  lower  court.   It  is
further stated that he and the appellants  are  neighbours,  that  there  is
harmonious relationship between the two  sides  and  that  they  are  living
peacefully.  He has further stated that he does  not  want  to  contest  the
present appeal and he has no  grievance  against  the  appellants.   Learned
counsel for the  parties  have  confirmed  that  the  disputes  between  the
parties are settled; that parties are abiding by  the  compromise  deed  and
living peacefully.  They  have  urged  that  in  the  circumstances  pending
proceedings be quashed.  State of Jharkhand has further filed  an  affidavit
opposing the compromise.  The affidavit does not persuade us to  reject  the
prayer made by the appellant and the second respondent for quashing  of  the
proceedings.

7.    In view of the compromise and in view of the legal position  which  we
have discussed hereinabove, we set aside the impugned order  dated  4/7/2012
and quash the  proceedings  in  S.C.No.9/05  pending  on  the  file  of  2nd
Additional Sessions Judge, Godda.  The appeal is disposed of.

                                                            …………………………………..J
                                                     (Ranjana Prakash Desai)


                                                            …………………………………..J
                                                               (N.V. Ramana)
New Delhi;
July 21, 2014.

                                                              NON-REPORTABLE


                        IN THE SUPREME COURT OF INDIA

                       CRIMINAL APPELLATE JURISDICTION

                       CRIMINAL APPEAL NO.1498 OF 2014
       [Arising out of Special Leave Petition (Crl.) No.8795 of 2012]


Manohar Singh                                …     Appellant

Vs.

State of Madhya Pradesh & Anr.          …    Respondents



                               J U D G M E N T

(SMT.) RANJANA PRAKASH DESAI, J.

1. Leave granted.

2. The appellant is original Accused No. 3. He was tried along with his father Hukum Singh – original Accused No. 1 and his mother Prem Bai – original Accused No. 2 by the Judicial Magistrate, Dewas (Madhya Pradesh) in Crime Case No. 1680/2009 for offences punishable under Section 498A of the Indian Penal Code (for short, ‘the IPC’) and Section 4 of the Dowry Prohibition Act, 1961 (for short, ‘the Dowry Act’). By judgment and order dated 29/9/2010 learned Magistrate acquitted the appellant and the other two accused. Being aggrieved by this order the State of Madhya Pradesh preferred appeal in the Sessions Court, Dewas being Criminal Appeal No.12/2011. The Sessions Court set aside the order of acquittal and convicted the appellant and two others under Section 498-A of the IPC and sentenced them to undergo two years rigorous imprisonment each and to pay a fine of Rs.500/- each. For offence under Section 4 of the Dowry Act each of them was sentenced to rigorous imprisonment for two years and to pay a fine of Rs.500/- each, in default, to undergo simple imprisonment for two months each.

3. Being aggrieved by the said judgment and order, the accused carried criminal revision to the High Court of Madhya Pradesh. The High Court by the impugned order set aside the conviction and sentence of original Accused Nos. 1 and 2 i.e. the father and mother of the appellant. The conviction of the appellant was, however, confirmed. His sentence was reduced to six months and fine of Rs.500/- on each count. Both the substantive sentences were to run concurrently. Being aggrieved by this judgment the appellant filed the present appeal.

4. On 21/1/2013 the appellant sought permission to implead the complainant i.e. his wife Reena as respondent No. 2. A statement was made that the appellant was willing to pay monetary compensation to his wife in lieu of substantive sentence of imprisonment. Permission to implead the complainant-wife Reena was granted. The appellant was directed to deposit Rs.25,000/- as litigation expenses. Respondent No. 2 was permitted to withdraw the said amount unconditionally. Subject to deposit, notice was issued to respondent No. 2 to consider whether the appellant can be asked to pay some suitable monetary compensation to respondent No. 2 in lieu of substantive sentence of imprisonment. On 24/3/2014 counsel for the appellant made a statement that the matter is likely to be settled. We directed respondent No. 2 – wife to remain present in the Court on 28/3/2014. Accordingly on 28/03/2014 she remained present in the Court. She stated that if the appellant pays her Rs.2,50,000/- (Rupees two lacs fifty thousand only) as compensation, she is ready to settle the matter. This Court, therefore, directed the appellant to bring a demand draft of Rs.2,50,000/- in the name of Reena (respondent No. 2). This Court noted that the said demand draft can be given to her in case after hearing the parties and considering the legal position, this Court permits settlement at this stage.

5. We have heard learned counsel for the appellant, learned counsel for the State of Madhya Pradesh and learned counsel for respondent No. 2. Learned counsel for the appellant and learned counsel for respondent No. 2 have requested the Court to show leniency in view of the settlement. Counsel for the State of Madhya Pradesh has opposed this prayer.

6. Section 498-A of the IPC is non-compoundable. Section 4 of the Dowry Act is also non-compoundable. It is not necessary to state that non- compoundable offences cannot be compounded by a Court. While considering the request for compounding of offences the Court has to strictly follow the mandate of Section 320 of the Code. It is, therefore, not possible to permit compounding of offences under Section 498-A of the IPC and Section 4 of the Dowry Act. However, if there is a genuine compromise between husband and wife, criminal complaints arising out of matrimonial discord can be quashed, even if the offences alleged therein are non-compoundable, because such offences are personal in nature and do not have repercussions on the society unlike heinous offences like murder, rape etc. (See Gian Singh v. State of Punjab[2]). If the High Court forms an opinion that it is necessary to quash the proceedings to prevent abuse of the process of any court or to secure ends of justice, the High Court can do so. The inherent power of the High Court under Section 482 of the Code is not inhibited by Section 320 of the Code. Needless to say that this Court can also follow such a course.

7. In Narinder Singh v. State of Punjab[3], this Court was dealing with a situation where the accused was charged for offence punishable under Section 307 of the IPC, which is a non-compoundable offence. The parties arrived at a compromise at the stage of recording of evidence. A petition was filed under Section 482 of the Code for quashing of the proceedings in view of the compromise. The High Court refused to quash the proceedings. This Court set aside the High Court’s order and quashed the proceedings in view of the compromise. While doing so, this Court laid down certain guidelines. In Guideline No.(VII), this Court considered a situation where a conviction is recorded by the trial court for offence punishable under Section 307 of the IPC and the matter is at appellate stage. This Court observed that in such cases, a mere compromise between the parties would not be a ground to accept the same resulting in acquittal of the offender who has already been convicted by the trial court. This Court observed that in such cases where charge is proved under Section 307 of the IPC and conviction is already recorded of a heinous crime, there was no question of sparing a convict found guilty of such a crime. The observation of this Court must be read obviously in the context of a non-compoundable offence under Section 307 of the IPC. It is trite that a non-compoundable offence cannot be compounded at any stage (See Gyan Singh v. State of Punjab[4]). However, a compoundable offence can be compounded in view of a compromise, if the Court finds it proper to do so even after conviction if the appeal is pending.

8. In this case, the appellant is convicted under Section 498-A of the IPC and sentenced to undergo six months imprisonment. He is convicted under Section 4 of the Dowry Act and sentenced to undergo six months imprisonment. Substantive sentences are to run concurrently. Even though the appellant and respondent No. 2-wife have arrived at a compromise, the order of conviction cannot be quashed on that ground because the offences involved are non-compoundable. However, in such a situation if the court feels that the parties have a real desire to bury the hatchet in the interest of peace, it can reduce the sentence of the accused to the sentence already undergone. Section 498-A of the IPC does not prescribe any minimum punishment. Section 4 of the Dowry Act prescribes minimum punishment of six months but proviso thereto states that the Court may, for adequate or special reasons to be mentioned in the judgment, impose a sentence of imprisonment for a term which may be less than six months. Therefore, sentence of the appellant can be reduced to sentence already undergone by him.

9. Now the question is whether a case for reduction of sentence is made out particularly when the appellant has undergone only seven days sentence out of six months sentence imposed on him. We see no reason why in this case we should not reduce the appellant’s sentence to sentence already undergone by him. There can be no doubt about the genuine nature of compromise between the appellant and respondent No.2-wife. The appellant has offered to pay a sum of Rs.2,50,000/- to respondent No.2-wife as compensation. A demand draft drawn in the name of respondent No.2 is brought to the Court. As directed by us even litigation costs of Rs.25,000/- has been deposited by the appellant in the Court. Respondent No.2-wife has appeared in this Court on more than one occasion and requested this Court to take compromise into consideration and pass appropriate orders. Learned counsel for the parties have requested us to take a kindly view of the matter. The affidavit filed by the State of Madhya Pradesh opposing the prayer of the parties does not impress us.

10. We must also note that the trial court had acquitted the appellant. Though the Sessions Court reversed the order and convicted the appellant for two years, the High Court reduced the sentence to six months. The appellant and respondent No.2 were married in 2007. About seven years have gone by. Considering all these circumstances, in the interest of peace and amity, we are of the opinion that the appellant’s sentence must be reduced to sentence already undergone by him.

11. In the circumstances, the appeal is partly allowed. The conviction of the appellant under Section 498-A of the IPC and under Section 4 of the Dowry Act is maintained but the sentence awarded to the appellant is reduced to sentence already undergone by him, subject to the condition that the appellant pays a sum of Rs.2,50,000/- (Rupees two lacs fifty thousand only) to respondent No.2-wife as compensation. Impugned order stands modified to the above extent.

12. We must note that a Demand Draft in the sum of Rs.2,50,000/- drawn in the name of respondent No.2 Reena has been handed over to her counsel by learned counsel for the appellant on 18/7/2014.

13. In view of this, bail bond of the appellant, if any, stands discharged.

……………………………..J. (Ranjana Prakash Desai) ………………………………J. (N.V. Ramana) New Delhi;

July 21, 2014.


                                                              NON-REPORTABLE


                        IN THE SUPREME COURT OF INDIA

                       CRIMINAL APPELLATE JURISDICTION

                       CRIMINAL APPEAL NO.1169 OF 2014


SATHIYAMOORTHY AND ORS.                      …Appellants

                                   Versus

STATE REPRESENTED BY THE
INSPECTOR OF POLICE, MADURAI            …Respondent



                           J  U  D  G  M  E  N  T


(SMT.) RANJANA PRAKASH DESAI, J.


1. The appellants who are original Accused Nos. 1 to 6 respectively were tried in the court of Additional District and Sessions Judge, Madurai in Sessions Case No.444 of 2005 for various offences under the Indian Penal Code (for short, ‘the IPC’) on the allegation that on 11/11/2004 at about 8.00 p.m. when complainant Ayyanar and his son Murugesan were standing at a common place all the accused came there and formed an unlawful assembly with deadly weapons. Accused No. 2 unlawfully restrained Murugesan. Accused No. 1 attacked complainant-Ayyanar with an iron rod. He also attacked Murugesan with an aruval. Complainant Ayyanar lodged the FIR.

2. After completion of investigation, the accused were sent up for trial. At the trial the prosecution examined 16 witnesses. The accused denied the prosecution case. Learned Additional District and Sessions Judge found Accused Nos. 1 to 6 guilty under Section 148 of the IPC. He sentenced each of them to undergo rigorous imprisonment for one year and to pay a fine of Rs.500/- each, in default, to undergo two months rigorous imprisonment. Accused No. 1 was found guilty under Section 325 of the IPC and was sentenced to undergo rigorous imprisonment for three years and to pay a fine of Rs.1,000/-, in default, to undergo rigorous imprisonment for three months. Accused No. 2 was found guilty under Section 341 of the IPC and was sentenced to undergo three months rigorous imprisonment and to pay a fine of Rs.200/-, in default, to undergo four weeks rigorous imprisonment. Accused No. 2 was also found guilty under Section 325 read with Section 149 of the IPC and was sentenced to undergo rigorous imprisonment for three years and to pay a fine of Rs.1,000/-, in default, to undergo rigorous imprisonment for six months. Accused Nos. 3 to 6 were found guilty under Section 325 read with Section 149 of the IPC. Each of them was sentenced to rigorous imprisonment for three years and to pay a fine of Rs.1,000/- each, in default, to undergo rigorous imprisonment for six months. Substantive sentences were to run concurrently.

3. Being aggrieved by the said conviction and sentence the appellants- accused preferred an appeal to the High Court. By the impugned order the High Court partly allowed the appeal. The order of conviction passed by the trial court was confirmed. However, the sentence imposed under Section 325 of the IPC on Accused No. 1, sentence imposed under Section 325 read with Section 149 of the IPC on Accused No. 2 and sentence imposed under Section 325 read with Section 149 of the IPC on Accused Nos. 3 to 6 was reduced to two years rigorous imprisonment instead of three years rigorous imprisonment. Rest of the order of the trial court was confirmed. Being aggrieved by the judgment and order, the appellants-accused have filed the present appeal.

4. During the pendency of the appeal on 25/04/2014 victim-Murugesan remained present in this Court. He had filed an application for impleadment which was granted. He stated that he would like to compound the offences. That statement was recorded and the matter was adjourned to consider the prayer. An application has been filed by the appellants praying that offences may be permitted to be compounded. It is stated in the application that victim Murugesan and the accused are cousins and they have decided to settle the disputes amicably. It is further stated that pursuant to this decision the accused have paid a reasonable amount to victim Murugesan as per the decision of family elders and they have entered into an amicable settlement in their village much before the accused surrendered as per the orders of this Court. A copy of the statement of victim Murugesan dated 30/9/2012 stating that he has entered into a compromise with the accused is annexed to the application.

5. We have heard learned counsel for the appellants-accused, Mr. Luthra, learned Additional Solicitor General (AC) and learned counsel for the State of Tamil Nadu. They confirmed that parties have entered into a compromise. They submitted that in view of the settlement, this Court may compound the offences as that will accord a quietus to all disputes between the parties. Counsel submitted that the accused and the complainant are cousins. After the compromise they have been staying peacefully in the village. It is in the interest of both sides to bury the hatchet and lead a peaceful life.

6. Offences under Sections 341 and 325 are compoundable. In view of the settlement they can be permitted to be compounded. However, offences under Sections 148 and 149 of the IPC are not compoundable. Hence, permission to compound them cannot be granted. However, since the accused and the victim have entered into a compromise, we feel that it would be in the interest of both sides to reduce the sentence awarded to the accused under Sections 325 and 341 of the IPC to the sentence already undergone.

7. In Ram Lal and anr. v. State of J & K[5] the accused were convicted for offence under Section 326 of the IPC, which is non- compoundable. Looking to the fact that the parties had arrived at a settlement and victim had no grievance, this Court reduced the sentence for the offence under Section 326 to sentence already undergone by the appellants-accused. We are inclined to follow similar course.

8. In the result, the appeal is partly allowed. The offences under Sections 341 and 325 of the IPC, for which the appellants are convicted, are permitted to be compounded because they are compoundable. The appellants are acquitted of the said offences. The appellants are stated to have undergone more than six months imprisonment. So far as offences under Sections 148 and 149 of the IPC are concerned, the conviction of the appellants for the said offences is reduced to the sentence already undergone by them subject to the appellants paying Rs.30,000/- as compensation to victim-Murugesan. Compensation be paid within three months from the date of this judgment.

9. This Court has already released the appellants on bail. In view of this order the bail bonds of the appellants are discharged subject to payment of compensation of Rs.30,000/- as directed by us. If compensation is not paid consequences will follow.

………………………………J. (Ranjana Prakash Desai) ………………………………J. (N.V. Ramana) New Delhi;

July 21, 2014.

-----------------------

[1]    (2012) 10 SCC 303
[2]    (2012) 10 SCC 303
[3]    JT 2014 (4) SC 573
[4]    (2012) 10 SCC 303
[5]    (1999) 2 SCC 213

-----------------------
24