Delhi High Court
Ravneet Singh & Ors. vs State & Anr. on 23 July, 2019
Author: R.K.Gauba
Bench: R.K.Gauba
$~11
IN THE HIGH COURT OF DELHI AT NEW DELHI
Decided on:- 23rd July, 2019
+ CRL.M.C. 628/2019
RAVNEET SINGH & ORS. ..... Petitioners
Through: Mr. Kaushal Chauhan, Advocate
versus
STATE & ANR. ..... Respondents
Through: Ms. Meenakshi Chauhan, APP for the
State
Mr. Mahesh Khanna, Advocate for
R-2
CORAM:
HON'BLE MR. JUSTICE R.K.GAUBA
ORDER (ORAL)
1. The second respondent was married to the first petitioner as per Sikh rites and ceremonies on 23.01.2015. The marriage ran into rough weather, the second respondent raised allegations of she having been subjected to cruelty and deprived of her stridhan, first information report (FIR) no.1307/2015 having been registered on 19.09.2015 by police station Hari Nagar on her complaint involving offences punishable under Sections 498-A/406/34 of Indian Penal Code, 1860 (IPC), the case being directed against her husband (first petitioner), his father (second petitioner), his mother (third petitioner), his uncle (fourth petitioner), and wife of the said uncle (fifth petitioner). On conclusion of the investigation, police filed report under Section 173 Crl. M.C. No.628/2019 Page 1 of 7 of the Code of Criminal Procedure, 1973 (Cr. PC) on which cognizance was taken, the said matter being pending on the file of the Metropolitan Magistrate.
2. The parties, however, have entered into an amicable resolution by executing a compromise-cum-settlement deed dated 31.01.2019 on the strength of which the present petition has been moved before this court invoking its inherent power and jurisdiction under section 482 Cr.PC seeking quashing of the proceedings arising out of the afore- mentioned FIR.
3. The notice was issued to the respondents on the petition on the last date pursuant to which the first respondent/State has filed status report confirming the contentions that the parties have rejoined and are living together as husband and wife in the matrimonial home.
4. The second respondent in response to the notice served on her has entered appearance with counsel Mr. Mahesh Khanna, Advocate, who has already filed vakalatnama on record. The second respondent has filed affidavit sworn by her on 15.07.2019 confirming that she has rejoined the first petitioner and is living happily with him in the matrimonial home under one roof, the other cases having since been withdrawn. She on being asked has produced copy of her aadhar card as proof of her identity, which is taken on record.
5. It is pertinent to note here that offence under Section 498A IPC is not compoundable. The parties are constrained to move this court Crl. M.C. No.628/2019 Page 2 of 7 for quashing on the basis of amicable resolution arrived at by them in the facts and circumstances noted above.
6. The scope and ambit of the power conferred on this court by Section 482 of the Code of Criminal Procedure, 1973 (Cr. PC) read with Articles 226 and 227 of the Constitution of India, in the particular context of prayer for quashing criminal proceedings, has been the subject matter of scrutiny and comment by the Supreme Court in a catena of judgments. It is well settled that in exercise of this "inherent" and "wholesome power", the touchstone is as to whether "the ends of justice so require". This court had the occasion to trace the relevant law on the subject in a batch of matters led by Yashpal Chaudhrani vs. State (Govt. of NCT Delhi), 2019 SCC Online Del 8179 wherein after taking note, inter alia, of State of Karnakata v. L Muniswamy, (1977) 2 SCC 699; State of Karnataka v. M. Devendrappa, (2002) 3 SCC 89; B.S. Joshi v. State of Haryana, (2003) 4 SCC 675; Gian Singh Vs. State of Punjab and Anr. (2012) 10 SCC 303; Jitendra Raghuvanshi v. Babita Raghuvanshi, (2013) 4 SCC 58; K Srinivas Rao v. D.A. Deepa, (2013) 5 SCC 226; Narinder Singh v. State of Punjab, (2014) 6 SCC 466; State of Rajasthan v. Shambhu Kewat, (2014) 4 SCC 149; Parbhatbhai Aahir Parbatbhai Bhimsinhbhai Kurmur, (2017) 9 SCC 641 and State of Madhya Pradesh v. Laxmi Narayan and others, (2019) 5 SCC 688; the broad principles were culled out as under :-
"55. Though the above-noted authoritative pronouncements of the Supreme Court have consistently laid down the broad principles governing the exercise of power of the High Court Crl. M.C. No.628/2019 Page 3 of 7 under Section 482 of the Cr. PC for bringing an end to the criminal process, for addressing the concerns noted at the outset and future guidance of trial courts, some of the crucial ones may be flagged as under:--
(i). The inherent jurisdiction vested in the High Court, as recognized and preserved by Section 482 Cr. PC, is primarily to "prevent abuse of the process of court" or to "otherwise secure the ends of justice".
(ii). The ends of justice are higher than the ends of mere law, the prime principle governing the exercise of inherent power being "to do real, complete and substantial justice" for which the court exists.
(iii) It is the duty of the court to give "adequate treatment to the settlement between the parties"
particularly in cases involving compoundable offences, the exercise of inherent power of the High Court under Section 482 Cr.P.C., however, not being inhibited in case of non-compoundable offences though, for the latter category, such power is to be "exercised sparingly and with caution".
(iv). If the criminal case has "overwhelmingly and predominantly civil character", particularly if it arises out of "commercial" (financial, mercantile, partnership or such other) transaction - and this would include the "cheque bouncing cases" under Section 138 N.I. Act - or "matrimonial dispute" or "family dispute", genuine resolution on equitable terms, in entirety, by the parties should result in criminal proceedings being quashed.
Crl. M.C. No.628/2019 Page 4 of 7(v). Since the institution of marriage has an important role to play in the society, the court is to make every effort to encourage the parties to terminate such discord amicably and if it appears that elements of settlement exist, and the parties are willing, they are to be directed to the process of mediation to explore the possibility of settlement, it being desirable to do so even at the "pre-litigation stage".
(vi). While examining the prayer for quashing of a non compoundable offence, on the basis of settlement of the dispute between the wrongful doer and the victim, the High Court is to bear in mind as to whether the possibility of conviction is "remote and oblique" and further, if the continuation of the criminal case would lead to "oppression and prejudice" or "extreme injustice" for the accused.
(vii). The considerations which would weigh with Court include the antecedents of the accused, possible lack of bona fides, his past conduct and that includes the question as to whether he had earlier absconded and as to how he had managed with the complainant to enter into a compromise.
(viii). But, the High Court, when called upon to exercise the power under Section 482 Cr. PC to bring the criminal case to an end on the basis of settlement, must steer clear of intervention in "heinous" or "serious" offences, including those involving "mental depravity", as indeed "economic offences" affecting "the financial and economic well being of the State", such as murder, attempt to murder, extortion, forgery, rape, Crl. M.C. No.628/2019 Page 5 of 7 dacoity, financial or economic frauds, cases under Arms Act, etc., the reason being that such offences are "not private in nature" but have "a serious impact upon society", and continuation of trial thereof is essential due to "overriding element of public interest".
(ix). The court, however, is not to go by mere use of label of a serious offence (e.g. offence under Section 307 IPC), it being open to it to examine, by scrutiny of the evidence gathered, to find as to whether there are sufficient grounds to frame charge for such offence and, in this view, it being "not permissible" to intervene till the matter has been properly investigated."
7. In a case where criminal proceedings arise essentially out of matrimonial dispute and the parties have decided to bury the hatchet, the court must examine if there is any likelihood of the criminal prosecution resulting in conviction. In fact-situation wherein the matrimonial relation has been brought to an end by mutual consent and the parties are eager to move on with their respective lives seeking closure and if there is nothing to indicate lack of bonafide on the part of any side, denial of the prayer for quashing the criminal case would restore acrimony rather than bring about peace. Allowing continuance of the criminal action would be fruitless and clearly an abuse of judicial process.
8. The case at hand passes the muster of the above-noted tests.
Crl. M.C. No.628/2019 Page 6 of 79. In the above facts and circumstances, the petition is allowed. The crime registered by the police vide FIR No.1307/2015, under Sections 498-A/406/34 IPC of Police Station Hari Nagar and the proceedings emanating therefrom against the petitioners are hereby quashed.
10. The petition is disposed of accordingly.
Dasti to both sides.
R.K.GAUBA, J.
JULY 23, 2019 vk Crl. M.C. No.628/2019 Page 7 of 7