Uttarakhand High Court
Harish Chandra Pandey vs State Of Uttarakhand & Another on 16 December, 2019
Equivalent citations: AIRONLINE 2019 UTR 707
Author: R.C. Khulbe
Bench: R.C. Khulbe
IN THE HIGH COURT OF UTTARAKHAND AT
NAINITAL
Crl. Misc. Application (C-482) No.2817 of 2019
With
Compounding Application (CRMA No.4063 of 2019)
Harish Chandra Pandey ....Applicant
Versus
State of Uttarakhand & another .... Respondents
Mr. Ajay Singh Bisht, learned Advocate for the applicant.
Mr. A.K. Sah, learned A.G.A. along with Ms. Preeta Bhatt and
Ms. Farida Siddiqui, learned Brief Holders for the State.
Mr. Jagdish Singh, learned Advocate for respondent no.2.
Hon'ble R.C. Khulbe, J.
By way of present application, moved under Section 482 of Cr.P.C., applicant seeks to quash the proceedings of Criminal Appeal No.20/2015 filed against the judgment and order dated 30.06.2015, "State Vs. Harish Chandra Pandey" in Criminal Case No.564/2013, Crime No.2/2000, under Sections 498A, 506 of IPC & 3/4 Dowry Prohibition Act, P.S. Women, Almora whereby the applicant has been acquitted accordingly, in terms of compromise arrived between the parties.
2. From the perusal of the record, it would reveal that on account of the dispute respondent no.2 lodged FIR on 31.03.2000 at Mahila Police Station, Almora which was registered as Crime No.2 of 2000, under Sections 498A, 506 IPC and 1 3/4 Dowry Prohibition Act. On receipt of the charge sheet the learnd Chief Judicial Magistrate, Almora registered the case as criminal case no.1222 of 2000 and after trial acquitted all the accused on 3 January 2005. Respondent no.2 preferred a revision against the judgment dated 03.01.2005 before the High Court registered as Criminal Revision No.43 of 2005. The said revision was partly allowed on 01.08.2013 against the present applicant only and the matter was remitted back with direction to the trial Court to pass a fresh order in respect of the present applicant only. The applicant preferred SLP No.9507 of 2013 against the revision which was dismissed by the Hon'ble Supreme Court on 23.03.2015 with direction to the trial Court to decide the matter without being influenced with the observations made by the High Court in its order dated 01.08.2013. The criminal case was renumbered as criminal case no.564 of 2019. After re-hearing the learned trial Court again acquitted the applicant on 30.06.2015. Against the order of acquittal, respondent no.2 preferred an appeal no.20 of 2015 before the Sessions Judge Almora. The learned Sessions Judge dismissed the appeal against the acquittal on 17.05.2016 as not maintainable. Respondent no.2 filed a criminal revision before the High Court which was registered as Criminal Revision No.173 of 2016 and the High Court allowed the criminal revision on 06.08.2019 quashing the order dated 17.05.2016 with the direction to the learned Appellate Court to decide the Criminal Appeal on its own merits. During the pendency of the 2 criminal appeal a settlement has taken place between the applicant and respondent no.2, hence, a compounding application has been moved by the parties before this Court.
3. The parties have filed a Compounding Application (CRMA No.4063 of 2019) to show that the parties have buried their differences and have settled their disputes amicably.
4. Learned counsel for the State opposed the present compounding application that the offences punishable under Sections 498A and 3/4 Dowry Prohibition Act are non-compoundable offences. But admitted that the present applicant has been acquitted twice by the trial Court and he has not yet been proved guilty of the offences as alleged in the FIR.
5. The Apex Court has dealt with the consequence of a compromise in regard to non- compoundable offences in the case of B.S.Joshi and others vs. State of Haryana and another, (2003)4 SCC 675 and has held as below "If for the purpose of securing the ends of justice, quashing of FIR becomes necessary, Section 320 Cr.P.C. would not be a bar to the exercise of power of quashing. It is, however, a different matter depending upon the facts and circumstances of each case whether to exercise or not such a power."
Thus, the High Court, in exercise of its inherent power can quash criminal proceedings or FIR or complaint and Section 320 of Cr.P.C. does not limit or affect the powers under Section 482 of the Code of Criminal Procedure, 1973.
6. Hon'ble Supreme Court has permitted 3 compounding of such offences in the decision of Nikhil Merchant v. CBI and another, (2008) 9 SCC 650.
7. Learned counsel for the parties also drew the attention of this Court towards the ruling of Gian Singh v. State of Punjab and another, (2013) 1 SCC (Cri) 160, in which Hon'ble Supreme Court observed as below:
"The position that emerges from the above discussion can be summarised thus: the power of the High Court in quashing a criminal proceeding or FIR or complaint in exercise of its inherent jurisdiction is distinct and different from the power given to a criminal court for compounding the offences under Section 320 of the Code. Inherent power is of wide plenitude with no statutory limitation but it has to be exercised in accord with the guideline engrafted in such power viz; (i) to secure the ends of justice or (ii) to prevent abuse of the process of any Court. In what cases power to quash the criminal proceeding or complaint or F.I.R may be exercised where the offender and victim have settled their dispute would depend on the facts and circumstances of each case and no category can be prescribed. However, before exercise of such power, the High Court must have due regard to the nature and gravity of the crime. Heinous and serious offences of mental depravity or offences like murder, rape, dacoity, etc. cannot be fittingly quashed even though the victim or victim's family and the offender have settled the dispute. Such offences are not private in nature and have serious impact on society. Similarly, any compromise between the victim and offender in relation to the offences under special statutes like Prevention of Corruption Act or the offences committed by public servants while working in that capacity etc; cannot provide for any basis for quashing criminal proceedings involving such offences. But the criminal cases having overwhelmingly and pre-dominatingly civil flavour stand on different footing for the purposes of quashing, particularly the offences arising from commercial, financial, mercantile, civil, partnership or such like transactions or the offences arising out of matrimony relating to 4 dowry, etc. or the family disputes where the wrong is basically private or personal in nature and the parties have resolved their entire dispute. In this category of cases, High Court may quash criminal proceedings if in its view, because of the compromise between the offender and victim, the possibility of conviction is remote and bleak and continuation of criminal case would put accused to great oppression and prejudice and extreme injustice would be caused to him by not quashing the criminal case despite full and complete settlement and compromise with the victim. In other words, the High Court must consider whether it would be unfair or contrary to the interest of justice to continue with the criminal proceeding or continuation of the criminal proceeding would tantamount to abuse of process of law despite settlement and compromise between the victim and wrongdoer and whether to secure the ends of justice, it is appropriate that criminal case is put to an end and if the answer to the above question(s) is in affirmative, the High Court shall be well within its jurisdiction to quash the criminal proceeding."
8. Parties are present in the Court today and they are duly identified by their respective counsel.
9. Although the offences punishable 498A IPC and 3/4 of Dowry Prohibition Act are non- compoundable offences, however, in view of rulings of the Hon'ble Apex Court in the judgments supra and also considering the fact that the offence under Section 506 IPC is a compoundable and also the fact that the complainant has filed an affidavit stating that the matter has been settled amicably between the parties, it would be just and appropriate to allow the present compounding application in the interest of justice.
510. Accordingly, the compounding application is allowed. The proceedings of Criminal Appeal No.20/2015, filed against the judgment and order dated 30.06.2015, "State Vs. Harish Chandra Pandey" in Criminal Case No.564/2013, Crime No.2/2000, under Sections 498A, 506 of IPC & 3/4 Dowry Prohibition Act, P.S. Women, Almora whereby the applicant has been acquitted is hereby quashed, qua the present applicant only, on the basis of compromise arrived among the parties.
11. Accused-applicant is on bail. His bail bonds are cancelled and sureties stand discharged. He need not to surrender.
12. The Criminal Misc. Application (C-482 Petition) No. 2817 of 2019 is thus disposed of in terms of compromise arrived at between the parties.
13. Criminal Appeal No.20/2015, "Asha Devi Vs. Harish Chandra Pandey", pending against the order of acquittal of the applicant has since rendered infructuous, therefore, the same be disposed of as infructous by the lower appellate court in view of this judgment.
14. Pending applications, if any, also stand disposed of accordingly.
(R.C. Khulbe, J.) Dt. December 16, 2019.
Sukhbant 6