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 13, Cited by 0]

Delhi High Court

Gurpreet Singh vs State & Anr. on 10 May, 2016

Author: P.S.Teji

Bench: P.S.Teji

*   IN THE HIGH COURT OF DELHI AT NEW DELHI
+   CRL.M.C. 4101/2014
                             Date of Decision : May 10th, 2016
    GURPREET SINGH                               ..... Petitioner
                    Through: Mr. Sunil Kadian, Advocate

                         versus

    STATE & ANR.                                          ..... Respondent
                         Through:     Mr. Rajat Katyal, Additional Public
                                      Prosecutor for the State
                                      Mr. Deepak Jain, Advocate for
                                      respondent No. 2
            CORAM:
            HON'BLE MR. JUSTICE P.S.TEJI

    P.S.TEJI, J.

1. The present petition under Section 482 Cr.P.C. has been filed by the petitioner, namely, Sh. Gurpreet Singh for quashing of FIR No.441/2013 dated 27.12.2013, under Sections 420/467/468/471/34 IPC registered at Police Station Nihal Vihar on the basis of a monetary receipt in view of the settlement arrived at between the petitioner and respondent no.2, namely, Sh. Pradeep Sharma on 13.05.2014.

2. Learned Additional Public Prosecutor for respondent-State submitted that the respondent no.2, present in the Court has been identified to be the complainant/first informant in the FIR in question by SI Ashish Tyagi.

3. The factual matrix of the present case is that the FIR in question was lodged by the complainant on the allegation that through Satyapal Shokeen of Zamindar Property Chandra Vihar, the Crl.M.C. 4101/2014 Page 1 of 7 complainant purchased a plot No. 29B/3, 68 Square Khasra No. 33/19 Guru Nanak Vihar, Nilothi Extn. for Rs. 48 Lakhs from accused. The accused and Satyapal visited and showed the premises, which had four boundary walls, to the complainant. Shortly thereafter, the accused gave the complainant a chain of documents with regard to Agreement to Sale mentioned in detail in the FIR in question. After this, the complainant would often visit the plot and return after seeing it from the outside only. After about 5-6 months later, the complainant came to know that someone is building a boundary wall on the plot and that upon visiting the plot, the complainant met Sh. Rajdeep Marwaha and was informed that the plot is in the name of Sh. Rajdeep Marwaha's grandmother Smt. Govind Kaur and that the plot is actually 165 Sq and Khasra No. 33/18. Upon contacting the accused, the complainant came to know that no plot of such number actually existed and that all papers (documents) in that regard were actually wrong.

Thereafter, the complaint was lodged on 22.07.2013 upon which a FIR was registered on 27.12.2013. The petitioner was sent to judicial custody on 04.01.2014 and released on bail on 02.05.2014. During the course of the trial, the parties arrived at an amicable settlement with each other.

4. Respondent No.2 present in the Court submitted that the dispute between the parties has been amicably resolved. As per the receipt, respondent no.2 has received a sum of Rs. 27 Lakhs in cash from the petitioner towards the full and final settlement of the dispute. It is also agreed that out of the said Rs. 27 Lakhs, Rs. 20 Lakhs have been received in terms of the directions of this Court given on 02.05.2014 Crl.M.C. 4101/2014 Page 2 of 7 in connection with the regular bail applied the petitioner. It is also agreed that the petitioner admitted his mistake/fault while disposing of the property to the undersigned. It is also agreed that respondent no.2 is left with no claim against the petitioner regarding the dispute and respondent no.2 does not want to proceed with the FIR in question against the petitioner. Respondent no. 2 affirmed the contents of the aforesaid settlement. All the disputes and differences have been resolved through mutual consent. Now no dispute with petitioner survives and so, the proceedings arising out of the FIR in question be brought to an end. Statement of the respondent no.2 has been recorded in this regard in which he stated that he has entered into a compromise with the petitioner and has settled all the disputes with him. He further stated that he has no objection if the FIR in question is quashed.

5. In Gian Singh v. State of Punjab (2012) 10 SCC 303 Apex Court has recognized the need of amicable resolution of disputes in cases like the instant one, by observing as under:-

"61. 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 proceedings or continuation of criminal proceedings would tantamount to abuse of process of law despite settlement and compromise between the victim and the 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 the affirmative, the High Court shall be well within its jurisdiction to quash the criminal proceedings."

6. The aforesaid dictum stands reiterated by the Apex Court in a recent judgment in Narinder Singh v. State of Punjab (2014) 6 SCC

466. The relevant observations of the Apex Court in Narinder Singh Crl.M.C. 4101/2014 Page 3 of 7 (Supra) are as under:-

"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 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, Crl.M.C. 4101/2014 Page 4 of 7 particularly those arising out of commercial transactions or arising out of matrimonial relationship or family disputes should be quashed when the parties have resolved their entire disputes among themselves.

7. The inherent powers of the High Court ought to be exercised to prevent the abuse of process of law and to secure the ends of justice. The respondent no.2 agreed to the quashing of the FIR in question and stated that the matter has been settled out of his own free will. As the matter has been settled and compromised amicably, so, there would be an extraordinary delay in the process of law if the legal proceedings between the parties are carried on. So, this Court is of the considered opinion that this is a fit case to invoke the jurisdiction under Section 482 Cr.P.C. to prevent the abuse of process of law and to secure the ends of justice.

8. The incorporation of inherent power under Section 482 Cr.P.C. is meant to deal with the situation in the absence of express provision of law to secure the ends of justice such as, where the process is abused or misused; where the ends of justice cannot be secured; where the process of law is used for unjust or unlawful object; to avoid the causing of harassment to any person by using the provision of Cr.P.C. or to avoid the delay of the legal process in the delivery of justice. Whereas, the inherent power is not to be exercised to circumvent the express provisions of law.

9. It is a settled law that the inherent power of the High Court under Section 482 Cr.P.C. should be used sparingly. The Hon'ble Apex Court in the case of State of Maharashtra through CBI v.

Crl.M.C. 4101/2014 Page 5 of 7

Vikram Anatrai Doshi and Ors. MANU/SC/0842/2014 and in the case of Inder Singh Goswami v. State of Uttaranchal MANU/SC/0808/2009 has observed that powers under Section 482 Cr.P.C. must be exercised sparingly, carefully and with great caution. Only when the Court comes to the conclusion that there would be manifest injustice or there would be abuse of the process of the Court if such power is not exercised, Court would quash the proceedings.

10. It is a well settled law that where the High Court is convinced that the offences are entirely personal in nature and therefore do not affect public peace or tranquillity and where it feels that quashing of such proceedings on account of compromise would bring about peace and would secure ends of justice, it should not hesitate to quash them. In such cases, pursuing prosecution would be waste of time and energy. Non-compoundable offences are basically an obstruction in entering into compromise. In certain cases, the main offence is compoundable but the connected offences are not. In the case of B.S. Joshi and others v. State of Haryana and another 2003 (4) SCC 675 the Hon'ble Apex Court observed that even though the provisions of Section 320 Cr.P.C. would not apply to such offences which are not compoundable, it did not limit or affect the powers under Section 482 Cr.P.C. The Hon'ble Apex Court laid down that 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. In the nutshell, the Hon'ble Apex Court justified the exercise of powers under Section 482 Cr.P.C. to quash the proceedings to secure the ends of justice in view of the special facts Crl.M.C. 4101/2014 Page 6 of 7 and circumstances of the case, even where the offences were non- compoundable.

In the light of the aforesaid, this Court is of the view that notwithstanding the fact that the offences under Sections 467/468/471 IPC are non-compoundable offences, there should be no impediment in quashing the FIR under these sections, if the Court is otherwise satisfied that the facts and circumstances of the case so warrant.

11. In the facts and circumstances of this case and in view of statement made by the respondent no.2, the FIR in question warrants to be put to an end and proceedings emanating thereupon need to be quashed.

12. Accordingly, this petition is allowed and FIR No.441/2013 dated 27.12.2013, under Sections 420/467/468/471/34 IPC registered at Police Station Nihal Vihar and the proceedings emanating therefrom are quashed against the petitioner.

13. This petition is accordingly disposed of.

(P.S.TEJI) JUDGE MAY 10, 2016 dd Crl.M.C. 4101/2014 Page 7 of 7