Allahabad High Court
Sukhveer And 3 Others vs State Of U.P. And 2 Others on 22 March, 2021
Author: Rajeev Misra
Bench: Rajeev Misra
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 89 Case :- APPLICATION U/S 482 No. - 989 of 2021 Applicant :- Sukhveer And 3 Others Opposite Party :- State Of U.P. And 2 Others Counsel for Applicant :- Niklank Kumar Jain Counsel for Opposite Party :- G.A.,Som Veer Hon'ble Rajeev Misra,J.
Heard Mr. Niklank Kumar Jain, learned counsel for applicants, learned A.G.A. for State and Mr. Som Veer, learned counsel for opposite party-2.
Affidaivit on behalf of opposite parties- 2 and 3 filed by learned counsel for opposite parties- 2 and 3 in Court today is taken on record.
This application under Section 482 Cr.P.C. has been filed challenging entire proceedings of Case No. 616 of 2019 (State Vs. Sukhveer and Others) arising out of Case Crime No. 147 of 2018, under Sections 323, 504, 506, 308, 325 IPC, P.S. Sakrauli, District Etah, pending in the Court of Civil Judge (J.D)/Judicia Magistrate, Jalesar, Etah.
It transpires from record that in respect of an incident which is alleged to have occurred on 5.11.2018, a delayed F.I.R. dated 6.11.2018 was lodged by first informant Avendra Kumar and was registered as Case Crime No. 147 of 2018, under Sections 323, 504, 506, 308, 325 IPC, P.S. Sakrauli, District Etah. In the aforesaid F.I.R. four persons namely Sukhveer, Balveer, Raghvendra and Shilendra have been nominated as named accused.
Pursuant to aforesaid F.I.R. police proceeded with statutory investigation of aforesaid Case Crime Number in terms of Chapter XII Cr. P. C. After completion of investigation, Investigating Officer submitted a charge sheet dated 25.9.2019 against four of the named accused persons. Upon submission of aforesaid charge-sheet, cognizance was taken by court concerned and ultimately applicants have been summoned in consequential case number detailed above.
Record shows that during pendency of above noted criminal case, parties amicably settled their dispute outside the Court. On the basis of settlement so arrived at between the parties, an application dated 19.3.2021 was filed by informant opposite party-2 Avendra Kumar @ Arvendra Kumar before Court below. By means of aforesaid application it has been prayed that the matter be decided on the basis of compromise.
Learned counsel for applicant contends that dispute between the parties is a purely private dispute. During pendency of case before Court below, parties amicably settled their dispute. On the basis of settlement so arrived at between parties, an application has been filed before court below on 19.3.2021, whereby informant opposite party-2 has prayed that matter be decided in terms of compromise.As no orders have been passed by Court below on above mentioned application, applicants who are accused have now approached this Court by means of present application under section 482 Cr.P.C. seeking quashing of proceedings of above mentioned criminal case in view of compromise so entered between parties.
On the aforesaid premise, it is urged that once parties have entered into a compromise, no useful purpose shall be served by prolonging proceedings of above mentioned criminal case. Interest of justice shall better be served in case, entire proceedings of above mentioned criminal case are quashed by this Court itself in exercise of jurisdiction under Section 482 Cr. P. C, instead of relegating the parties to Court below.
Learned counsel for opposite party No. 2 has supported the present application.
It is contended by learned counsel for informant/opposite party-2 that once informant himself has compromised with accused applicants, then in that eventuality, he cannot have any objection, in case entire proceedings of above mentioned criminal case are quashed by this Court. He has further invited the attention of Court to the application dated 19.3.2021 filed by opposite party-2, as well as affidavits filed by informant opposite party-2, Pradeep before Court below, wherein the factum of compromise so entered between parties has been duly admitted. It may be noted that aforesaid document are on record as Annexure- S.A.1 to the supplementary afffidavit filed by learned counsel for applicant in Court today and has also been taken on record.
Per contra, learned A.G.A. has opposed present application, he contends that charge sheet has been submitted against applicants under section 323, 504, 506, 308, 325 IPC. In the incident giving rise to present criminal proceedings injured Pramod Kumar, sustained injuries. Copy of injury report of aforesaid injured along with supplementary report are on record as annexure 2 to the affidavit. Injured has sustained lacerated wound of 6 cm x 2 cm x bone deep on parietal area 5 cm above rt. ear as well as another lacerated wound of 1.5 cm x 0.3 cm x muscle deep on left thigh. He, therefore, contends that one of the aforesaid injuries sustained by injured cannot be said to be simple. To the contrary they are grievious. It is thus urged that on account of above, no compromise can be permitted in present case by this Court . To buttress his submission he has relied upon paragraph 15.4 of the judgement in State of M.P. Vs. Laxmi Narayan and Others, (2019) 5 SCC 688 . For ready reference same is reproduced herein under:
"15.4 Offences under Section 307 IPC and the Arms Act etc. would fall in the category of heinous and serious offences and therefore are to be treated as crime against the society and not against the individual alone, and therefore, the criminal proceedings for the offence under Section 307 IPC and/or the Arms Act etc. which have a serious impact on the society cannot be quashed in exercise of powers under Section 482 of the Code, on the ground that the parties have resolved their entire dispute amongst themselves. However, the High Court would not rest its decision merely because there is a mention of Section 307 IPC in the FIR or the charge is framed under this provision. It would be open to the High Court to examine as to whether incorporation of Section 307 IPC is there for the sake of it or the prosecution has collected sufficient evidence, which if proved, would lead to framing the charge under Section 307 IPC. For this purpose, it would be open to the High Court to go by the nature of injury sustained, whether such injury is inflicted on the vital/delegate parts of the body, nature of weapons used etc. However, such an exercise by the High Court would be permissible only after the evidence is collected after investigation and the charge sheet is filed/charge is framed and/or during the trial. Such exercise is not permissible when the matter is still under investigation. Therefore, the ultimate conclusion in paragraphs 29.6 and 29.7 of the decision of this Court in the case of Narinder Singh (supra) should be read harmoniously and to be read as a whole and in the circumstances stated hereinabove;"
This Court is not unmindful of the following judgements of Apex Court:
1. B.S. Joshi and others Vs. State of Haryana and another (2003)4 SCC 675
2. Nikhil Merchant Vs. Central Bureau of Investigation[2008)9 SCC 677]
3. Manoj Sharma Vs. State and others ( 2008) 16 SCC 1
4. Shiji @ Pappu and Others VS. Radhika and Another, 2011 (10) SCC 705
5. Gian Singh Vs. State of Punjab (2012) 10 SCC 303
6. Narindra Singh and others Vs. State of Punjab ( 2014) 6 SCC 466
7. Yogendra Yadav and Ors. Vs. State of Jharkhand and another 2014 (9) SCC 653
8. C.B.I. Vs. Sadhu Ram Singla and Others, (2017) 5 SCC 350
9. Parbatbhai Aahir @ Parbatbhai Bhimsinhbhai Karmur and Others Vs. State of Gujarat and annother, 2017 (9) SCC 641
10. Anita Maria Dias and Ors. Vs. State of Maharashtra and Others, (2018) 3 SCC 290
11. State of M.P. VS. Dhruv Gurjar and Another, (2019) 5 SCC 570
12. Rampal Vs. State of Haryana, AIR online 2019 SC 1716
13. State of M.P. V/s Laxmi Narayan & Ors., 2019 (5) SCC 688 wherein the Apex Court has categorically held that compromise can be made between the parties even in respect of certain cognizable and non compoundable offences. However, Apex Court in State of M.P. Vs. Laxmi Narayan (Supra) has observed that no compromise can be made in respect of offences against society as they are not private in nature. Similarly in Ram Pal Vs. State of Haryana (Supra) it has been held that no compromise can be made in cases relating to rape and sexual assault. Reference may also be made to the decision given by this Court in Shaifullah and others Vs. State of U.P. And another [2013 (83) ACC 278] in which the law expounded by the Apex court in some of the aforesaid cases has been explained in detail.
Apex court in Parbatbhai Aahir @ Parbatbhai Bhimsinhbhai Karmur (Supra) has laid down the following guidelines with regard to quashing of criminal proceedings as well compromise in criminal proceedings in paragraphs 16 to 16.10 of the judgement, which read as under:
"16. The broad principles which emerge from the precedents on the subject, may be summarised in the following propositions 16.1. Section 482 preserves the inherent powers 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;
16.2. 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.
16.3. In forming an opinion whether a criminal proceeding or complaint 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;
16.4. 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;
16.5. 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;
16.6. In the 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 appropriately 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;
16.7. 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 in so far as the exercise of the inherent power to quash is concerned;
16.8. 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;
16.9. In such a case, the High Court may quash the criminal proceeding if in view of the compromise between the disputants, the possibility of aconviction is remote and the continuation of a criminal proceeding would cause oppression and prejudice; and 16.10. There is yet an exception to the principle set out in propositions 16.8 and 16.9 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."
Considering the facts and circumstances of the case, as noted herein above, the submissions made by counsel for parties as well as taking into consideration injury no.1 sustained by injured Pramod Kumar, this court is of the considered opinion that parties cannot be permitted to compromise in present case.
Accordingly, proceedings of Case No. 616 of 2019 (State Vs. Sukhveer and Others) arising out of Case Crime No. 147 of 2018, under Sections 323, 504, 506, 308, 325 IPC, P.S. Sakrauli, District Etah, pending in the Court of Civil Judge (J.D)/Judicia Magistrate, Jalesar, Etah, cannot be quashed.
In view of above, application fails and is liable to be dismissed.
It is accordingly dismissed.
Order Date :- 22.3.2021 Arshad