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 8, Cited by 0]

Madras High Court

Thandapani vs State Represented By on 8 March, 2019

Author: G.K.Ilanthiraiyan

Bench: G.K.Ilanthiraiyan

                                                             1

                                     IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                      DATED 08.03.2019

                                                          CORAM

                                    THE HONOURABLE Mr.JUSTICE G.K.ILANTHIRAIYAN

                                                Crl.O.P.No. 6244 of 2019

                      1.Thandapani

                      2.Thamaraipoo                                                       ...Petitioners

                                                            Vs.

                      1.State represented By
                        Sub-Inspector of Police,
                        Central Crime Branch II,
                        Forgery Document Wing.
                        Chennai.

                      2.Noorjahan                                                     ...Respondents

                      PRAYER : Criminal Original Petition is filed under Section 482 of Cr.P.C., to

                      call for the records relating to Crime No.31 of 2018 pending on the file of 1 st

                      respondent herein and quash the same.


                                    For Petitioners      : Mr.M.Deivanandam

                                    For Respondents
                                          For R1         : Mr.M.Mohamed Riyaz
                                                           Additional Public Prosecutor
                                          For R2         : Mr.K.Balasubramaniam




http://www.judis.nic.in
                                                           2



                                                         ORDER

This Criminal Original Petition has been filed to call for the records relating to Crime No.31 of 2018 pending on the file of 1st respondent herein and quash the same.

2. The case is still in the stage of investigation. By passage of time, the parties have decided to bury their hatchet and compromise the dispute amicably among themselves.

3. A Joint Memo of Compromise has been filed before this Court which have been signed by the petitioners and the second respondent and also by their respective counsel. All the parties are present and identified by their respective counsel and the Police. In order to identify the respective parties, they have also produced the copies of the Aadhaar Card are made part of the record. This Court also enquired both the parties and was satisfied that the parties have come to an amicable settlement between themselves.

4. Under such circumstances, no useful purpose will be served in keeping the First Information Report pending, even though, the offences http://www.judis.nic.in 3 involved are not compoundable in nature. The Hon'ble Supreme Court has framed guidelines in the case of Anita Maria Dias and Another Vs. State of Maharashtra and Another reported in 2018 3 SCC 290, and the relevant paragraph i.e. Para No.7 is extracted hereunder : -

7) In a case like this, where the proceedings are still at initial and nascent stage, the High Court should have exercised its discretion in quashing the proceedings. Law in this behalf is well settled by a catena of judgments of this Court including Parbatbhai Aahir v. State of Gujarat and Gian Singh v. State of Punjab. We may also quote the following passage from the case of Narinder Singh v. State of Punjab:
“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 http://www.judis.nic.in 4 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 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 http://www.judis.nic.in 5 or family disputes should be quashed when the parties have resolved their entire disputes among themselves.

29.5. While exercising its powers, the High Court is to examine as to whether the possibility of conviction is remote and bleak and continuation of criminal cases would put the accused to great oppression and prejudice and extreme injustice would be caused to him by not quashing the criminal cases.

29.6. Offences under Section 307 IPC would fall in the category of heinous and serious offences and therefore are to be generally treated as crime against the society and not against the individual alone. 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 proving 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. Medical report in respect of injuries suffered by the victim can generally be the guiding factor. On the basis of this prima facie analysis, the High Court can examine as to whether there is a http://www.judis.nic.in 6 strong possibility of conviction or the chances of conviction are remote and bleak. In the former case it can refuse to accept the settlement and quash the criminal proceedings whereas in the latter case it would be permissible for the High Court to accept the plea compounding the offence based on complete settlement between the parties. At this stage, the Court can also be swayed by the fact that the settlement between the parties is going to result in harmony between them which may improve their future relationship.

29.7. While deciding whether to exercise its power under Section 482 of the Code or not, timings of settlement play a crucial role. Those cases where the settlement is arrived at immediately after the alleged commission of offence and the matter is still under investigation, the High Court may be liberal in accepting the settlement to quash the criminal proceedings/investigation. It is because of the reason that at this stage the investigation is still on and even the charge-sheet has not been filed. Likewise, those cases where the charge is framed but the evidence is yet to start or the evidence is still at infancy stage, the High Court can show benevolence in exercising its powers favourably, but after prima facie assessment of the circumstances/material mentioned above. On the other hand, where the prosecution evidence is almost http://www.judis.nic.in 7 complete or after the conclusion of the evidence the matter is at the stage of argument, normally the High Court should refrain from exercising its power under Section 482 of the Code, as in such cases the trial court would be in a position to decide the case finally on merits and to come to a conclusion as to whether the offence under Section 307 IPC is committed or not. Similarly, in those cases where the conviction is already recorded by the trial court and the matter is at the appellate stage before the High Court, 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. Here charge is proved under Section 307 IPC and conviction is already recorded of a heinous crime and, therefore, there is no question of sparing a convict found guilty of such a crime.

In the light of the above, this Court in exercise of its jurisdiction under Section 482 Cr.P.C. quashes the First Information Report in Crime No.31 of 2018.

5. This Criminal Original Petition stands allowed and as a sequel, the prosecution in Crime No.31 of 2018, on the file of the Sub-Inspector of Police, Central Crime Branch II, Forgery Document Wing, Chennai is quashed http://www.judis.nic.in 8 G.K.ILANTHIRAIYAN, J.

ssr and the terms of Joint Memo of Compromise shall form part and parcel of this Order.

08.03.2019 Speaking/Non speaking order Internet: Yes Index : Yes/No ssr/at To

1. The Sub-Inspector of Police, Central Crime Branch II, Forgery Document Wing, Chennai.

2. The Public Prosecutor, High Court, Madras.

Crl.O.P.No. 6244 of 2019

http://www.judis.nic.in