Rajasthan High Court - Jaipur
M/S Pacl Limited vs State Of Rajasthan And Anr on 1 August, 2016
Author: Sabina
Bench: Sabina
1
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR.
S.B. Criminal Misc. Petition No.5130/2015
M/s PACL Ltd. Vs. State of Raj. & Anr.
Date of order : 01.08.2016
HON'BLE MRS. JUSTICE SABINA
Mr. Mohit Tantia, for the petitioner.
Mr. V.S. Godara, PP for the State.
Mr. Ritu Raj Soni, for the complainant.
Petitioner has filed this petition under Section 482 of the Code of Criminal Procedure, 1973 for quashing of FIR No. 105/2015 registered at Police Station Jalupura, Jaipur (South) for the offences u/s 420, 406, 467, 468, 471 and 120B of the Indian Penal Code, 1860 ('IPC' for short) and all the subsequent proceedings arising therefrom on the basis of compromise effected between the parties.
Learned counsel for the petitioner as well as learned counsel for the complainant have submitted that the parties have amicably settled their dispute.
Vide order dated 4.11.2015, this court directed the parties to appear before the Magistrate and get recorded their statements with regard to the compromise.
In pursuance to the said order, parties appeared before the Magistrate and got recorded their statements. Complainant got recorded his statement that he did not want to initiate any proceedings against the petitioner-Company or any of its employees in view of compromise effected between 2 the parties.
Hon'ble the Apex Court in the case of Gian Singh vs. State of Punjab and another (2012) 10 Supreme Court Cases 303, has held as under:-
"61. 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 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, 3 because of the compromise between the offender and victim, the possibility of conviction is remote and bleak and continuation of criminal case would put the 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."
Since the parties have amicably settled their dispute, no useful purpose would be served in allowing the criminal proceedings to continue.
Accordingly, this petition is allowed. FIR No. 105/2015, under Sections 420, 406, 467, 468, 471 & 120B IPC, registered at Police Station Jalupura, Jaipur (South) and all the subsequent proceedings, arising therefrom, are quashed.
(SABINA), J.
Brijesh68.
"All corrections made in the judgment/order have been incorporated in the judgment/order being emailed."
BRIJESH KUMAR SHARMA JUNIOR PERSONAL ASSISTANT