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 12, Cited by 0]

Allahabad High Court

Balveer Singh @ Sintoo Singh vs State Of U.P. And Another on 29 August, 2023

Author: Dinesh Pathak

Bench: Dinesh Pathak





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2023:AHC:175020
 
Court No. - 90
 

 
Case :- APPLICATION U/S 482 No. - 26415 of 2014
 

 
Applicant :- Balveer Singh @ Sintoo Singh
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Kamal Kishor Mishra,Ashutosh
 
Counsel for Opposite Party :- Govt. Advocate,Manoj Kumar
 

 
Hon'ble Dinesh Pathak,J.
 

1. Heard learned counsel for the applicant and learned counsel for opposite party No.2 as well as learned AGA and perused the record on board.

2. The applicant has invoked the inherent jurisdiction of this Court under Section 482 Cr.P.C. for quashing entire criminal proceeding of Case No.1497 of 2014 (State Vs. Balveer Singh @ Sintoo Singh) arising out of Case Crime No.6 of 2009, under Sections 323, 504, 506, 452 I.P.C. and Section 3(1) X of S.C./S.T. Act, Police Station Cantt., District Gorakhpur, on the basis of compromise.

3. With respect to the incident dated 13.9.2008, wherein first informant has allegedly been beaten up by the accused, an FIR, being Case Crime No.6 of 2009, has been lodged by opposite party No.2. During pendency of case, both the parties have amicably settled their dispute out of the Court. Applicant has filed supplementary affidavit along with the copy of compromise dated 16.06.2023. On the request made on behalf of learned counsel for the applicant, this Court, vide order dated 10.7.2023, has referred the matter before the trial court for verification of the compromise which is quoted herein below :-

"1. Supplementary affidavit filed by the applicant today is taken on record.
2. It is submitted by the learned counsel for the applicants that both the parties have entered into a compromise and amicably settled their dispute out of the Court, which has been filed before the trial court along with miscellaneous application. A photostat copy of the compromise has been filed as annexure SA-1 to the supplementary affidavit filed today. It is further submitted that the parties are interested to bury the hatchet and live peacefully.
3. Learned counsel for the opposite party No. 2 has nodded the submissions as advanced by the learned counsel for the applicant and further admitted the factum of compromise.
4. In this eventuality, court concerned, before whom the criminal proceeding and the compromise application are pending consideration, is hereby directed to verify the aforesaid compromise application filed along with miscellaneous application in the presence of the parties within one month from the date of first appearance of both the parties, who are hereby directed to appear before the court concerned on 25.7.2023.
5. List this matter on 29.8.2023 along with verification report submitted by the concerned trial court with respect to the aforesaid compromise.
6. Till the next date of listing, interim order, if any, is extended."

4. In pursuance of the order dated 10.7.2023, Special Judge (S.C./S.T. Act), Gorakhpur has submitted his verification report dated 01.08.2023 along with the verification order dated 25.7.2023, which has been endorsed on the reversed side of first page of compromise application. Learned counsel for the applicant has filed second supplementary affidavit dated 31.7.2023 along with the certified copy of the verification order dated 25.07.2023 and certified copy of the compromise application.

5. Perusal of the compromise verification order dated 25.07.2023 and the compromise verification report dated 01.08.2023 reveals that both the parties have appeared before the court below who have been identified by their respective counsels. Learned Special Judge (S.C./S.T. Act), Gorakhpur has observed that conditions of the compromise has been spelled out in open court to the parties who have admitted that they voluntarily entered into compromise without any duress and prayed for quashing of the aforesaid criminal proceedings on the basis of compromise.

6. Learned counsel for the applicant has submitted that, in the eventuality of settlement of dispute between the parties and the verification report submitted by the learned trial court verifying the compromise took place between the parties, instant application may be allowed and and criminal proceedings may be quashed. It is further submitted that now parties have buried the hatchet and there is no grudges against each other.

7. 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.

8. In a 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."

9. Learned AGA has contended that he has no objection in deciding the matter on the basis of compromise which has been duly verified by the court concerned.

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 proceeding of Case No.1497 of 2014 (State Vs. Balveer Singh @ Sintoo Singh) arising out of Case Crime No.6 of 2009, under Sections 323, 504, 506, 452 I.P.C. and Section 3(1) X of S.C./S.T. Act, Police Station Cantt., District Gorakhpur is hereby quashed.

13. Let a copy of the order be transmitted to the concerned lower Court for necessary action.

Order Date :- 29.8.2023 Md Faisal