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 18, Cited by 0]

Jammu & Kashmir High Court

Vikram Sodhi vs State And Another on 14 December, 2018

Author: Sanjay Kumar Gupta

Bench: Sanjay Kumar Gupta

               HIGH COURT OF JAMMU AND KASHMIR

                               AT JAMMU

CRMC No.555/2018 & IA No.01/2018
                                                   Date of order: 14.12.2018
Vikram Sodhi                           Vs.              State of J&K and another
Coram:
       Hon'ble Mr. Justice Sanjay Kumar Gupta, Judge
Appearing counsel:

For Petitioner(s) :        Mr. Rohit Kohli, Advocate.
For respondent (s) :       Mr. C. M. Koul, Sr. AAG for respondent No.1.
                           Mr. Pawan Kumar Maini, Advocate for respondent
                           No.2.
i)    Whether to be reported in
      Digest/Journal                     :    Yes/No.
ii)   Whether approved for reporting
      in Press/Media               :          Yes/No.

1.    Through the medium of instant petition filed under Section 561-A of the
      Code     of   Criminal     Procedure,   petitioner   seeks   quashing     of
      Challan/Charge Sheet No.11/Session, titled State Vs. Vikram Sodhi
      under Section 452/307/109 RPC & 4/25 Arms Act pending before the
      Court of learned Sessions Judge, Jammu, presented pursuant to FIR
      No.146/2016 of Police Station Domana, Jammu, on account of
      compromise.
2.    Pursuant to order dated 04.12.2018, Registrar Judicial of this Court has
      placed on record the statements of the petitioner, respondent No.2 and
      their respective Advocates. These statements read as under:-
      Statement of Vikram Sodhi (petitioner no.1), Age : 35 years ; S/o
      Sh.Thoru Ram R/o Near Government Middle School, PouniChak,
      Jammu on oath today i.e.04.12.2018.

             Stated that I and the respondent no.2 were husband and wife and
      we have settled all matrimonial dispute before the Additional District &
      Sessions Judge (Matrimonial Cases), in a petition u/s 15 of Hindu

CRMC No.555/2018                                                       Page 1 of 10
       Marriage Act, resultant into decree of divorce by mutual consent vide
      order dated 03.12.2018. Besides this, parties to the petition have also
      executed a compromise deed dated 31.08.2018 whereby the parties have
      settled all their matrimonial disputes and also agreed to settle all other
      litigations including Criminal Challan / Charge-sheet no. 11/Sessions
      titled State V/s Vikram Sodhi pending before the Court of Learned
      Principal Sessions Judge, Jammu and since the challan pending before
      the Court of Learned Principal Sessions Judge having offences which are
      not compoundable, as such the petitioner has preferred the present
      petition before the Hon'ble Court and since all the disputes inter-se
      parties with regard to their marital status, alimony and custody of the
      child already stand settled, as such the parties have also compromised in
      the petition. Thus, the present petition is prayed to be allowed as
      compromised.

      Statement of Jyoti Kumari (respondent no.2), Age : 30 years ; D/o
      Late Sh.Tara Chand R/o H.No.141, Sector 2, Lane no.4, Anuradha-
      Puram, Ward no.65, Upper Barnai, Jammu on oath today
      i.e.04.12.2018.

            Stated that I and the petitioner were wife and husband, and we
      have settled all matrimonial dispute before the Additional District Judge
      (Matrimonial Cases) Jammu in a petition u/s 15 of Hindu Marriage Act,
      resultant into decree of divorce by mutual consent vide order dated
      03.12.2018. Beside this, parties to the petition have also executed a
      compromise deed dated 31.08.2018 whereby the parties have settled all
      their matrimonial disputes and also agreed to settle all other litigations
      including Criminal Challan / Charge-sheet no. 11/Sessions titled State
      V/s Vikram-Sodhi      pending before the Court of Learned Principal
      Sessions Judge, Jammu and since the challan pending before the Court of
      Learned Principal Sessions Judge have offences which are not
      compoundable, as such, I have no objection in case the present petition in


CRMC No.555/2018                                                     Page 2 of 10
       allowed and the charge-sheet pending before the Principal Sessions
      Judge Jammu in the case titled State v/s Vikram Sodhi is quashed as
      compromised, moreover, I have no grievance against the petitioner now
      being already settled and divorce decree stand already passed between
      the parties as above stated.

      Statement of J.P. Nanda, Advocate for petitioner (Vikram Sodhi), on
      oath today i.e.04.12.2018.

               Stated that I was engaged as counsel by the petitioner before the
      Hon'ble High Court in the present petition and also pursued the matter
      on behalf of petitioner before the trial court. The parties have mutually
      entered into compromise whereby they have already settled their all
      disputes voluntarily and also depose the same facts while recording his
      statement before the Registrar Judicial. I endorse the said statement and
      also identify the petitioner who is present in the Court.

      Statement of Pawan Kumar Manni, Advocate for respondent no.2
      (Jyoti Kumari), on oath today i.e.04.12.2018.
               Stated that I was engaged as counsel by the respondent no.2 before
      the Hon'ble High Court in the present petition and also pursued the
      matter on behalf of respondent no.2 before the trial court. The parties
      have mutually entered into compromise whereby they have already
      settled their all disputes voluntarily and also depose the same facts while
      recording her statement before the Registrar Judicial. I endorse the said
      statement and also identify the respondent no.2 who is present in the
      Court.

3.    Learned counsel for the petitioner has placed on record certified copy of
      the judgment dated 03.12.2018 passed by Additional District Judge
      (Matrimonial Cases) Jammu by virtue of which the mutual divorce has
      been granted, as also original compromise deed dated 31.08.2018 arrived
      at between the parties.

CRMC No.555/2018                                                       Page 3 of 10
 4.    From bare perusal of compromise deed dated 31.08.2018, would reveal
      that the parties have mutually agreed that after the divorce they shall
      have the right to lead their lives as per their own wish without any kind
      of interference or claim from each other. Besides this, it is also agreed
      that in case FIR No.146/2016 u/s 452, 307, 109 RPC & 4/25 Arms Act,
      which had resulted into presentation of charge-sheet/challan before the
      competent Court, is not dismissed then petitioner has to approach the
      High Court for quashing of challan and respondent No.2 will cooperate
      with petitioner for dismissal of challan.

5.    A Coordinate Bench of this Court has already considered a similar issue
      in 561-A No.345/2017 vide order dated 09.06.2017 wherein the petition
      was allowed and the charge sheet and the proceedings against the
      petitioners therein were quashed. It is apt to reproduce operative part of
      the said order as under:

                "Offence under Section 307 RPC is also the offence
            relating to use of weapons by the petitioners are non
            compoundable. However, it is stated that parties are next-
            door neighbours to each other. They have buried the
            hatchets and want to live as friendly neighbours. Learned
            counsel for the petitioners cites a judgment of the Supreme
            Court in the case of "Narinder Singh & ors. v. State of
            Punjab & anr." 2014(2) Crimes (SC) 67.
                 Parties having entered into a compromise, trial of the
            petitioners may not be fruitful. That apart, it would be in
            the better interest of both the parties in case they are given
            chance to materialise their intention to live as friendly
            neighbours. Allowing compensation would be profitable as
            compared to continuing with the trial.
               Viewed thus, this petition is allowed the charge sheet
            and the proceedings against the petitioners (supra) are
            quashed."

6.    In Yogendra Yadav & ors. Vs. State of Jharkhand & anr. reported in
      2014 AIR (SC) 3055, the Hon'ble Supreme Court held has under:-


CRMC No.555/2018                                                      Page 4 of 10
             4. Now, the question before this Court is whether this Court
            can compound the offences under Sections 326 and 307 of the
            IPC which are non-compoundable. Needless to say that
            offences which are non-compoundable cannot be compounded
            by the court. Courts draw the power of compounding offences
            from Section 320 of the Code. The said provision has to be
            strictly followed (Gian Singh v. State of Punjab1 ). However, in
            a given case, the High Court can quash a criminal proceeding
            in exercise of its power under Section 482 of the Code having
            regard to the fact that the parties have amicably settled their
            disputes and the victim has no objection, even though the
            offences are non-compoundable. In which cases the High
            Court can exercise its discretion to quash the proceedings will
            depend on facts and circumstances of each case. Offences
            which involve moral turpitude, grave offences like rape,
            murder etc. cannot be effaced by quashing the proceedings
            because that will have harmful effect on the society. Such
            offences cannot be said to be restricted to two individuals or
            two 1 (2012) 10 SCC 303 4 Page 5 groups. If such offences are
            quashed, it may send wrong signal to the society. However,
            when the High Court is convinced that the offences are entirely
            personal in nature and, therefore, do not affect public peace or
            tranquility 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, the prosecution becomes a lame
            prosecution. Pursuing such a lame prosecution would be waste
            of time and energy. That will also unsettle the compromise and
            obstruct restoration of peace.

             6. Learned counsel for the parties have requested this Court
            that the impugned order be set aside as the High Court has not
            noticed the correct position in law in regard to quashing of
            criminal proceedings when there is a compromise. Affidavit
            has been filed in this Court by complainant-Anil Mandal, who
            is respondent No. 2 herein. In the affidavit he has stated that a
            compromise petition has been filed in the lower court. It is
            further stated that he and the appellants are neighbours, that
            there is harmonious relationship between the two sides and


CRMC No.555/2018                                                   Page 5 of 10
             that they are living peacefully. He has further stated that he
            does not want to contest the present appeal and he has no
            grievance against the appellants. Learned counsel for the
            parties have confirmed that the disputes between the parties
            are settled; that parties are abiding by the compromise deed
            and living peacefully. They have urged that in the
            circumstances pending proceedings be quashed. State of
            Jharkhand has 6 Page 7 further filed an affidavit opposing the
            compromise. The affidavit does not persuade us to reject the
            prayer made by the appellant and the second respondent for
            quashing of the proceedings.

            7. In view of the compromise and in view of the legal position
            which we have discussed hereinabove, we set aside the
            impugned order dated 4/7/2012 and quash the proceedings in
            S.C.No.9/05 pending on the file of 2nd Additional Sessions
            Judge, Godda. The appeal is disposed of."

7.    In case Narinder Singh and ors. Vs. State of Punjab & anr. reported
      in 2014 Cr.L.J. (SC) 2436, it is held as under:-

            "26. The two rival parties have amicably settled the disputes between
            themselves and buried the hatchet. Not only this, they say that since they
            are neighbours, they want to live like good neighbours and that was the
            reason for restoring friendly ties. In such a scenario, should the court give
            its imprimatur to such a settlement. The answer depends on various
            incidental aspects which need serious discourse.

            The Legislators has categorically recognized that those offences which are
            covered by the provisions of section 320 of the Code are concededly those
            not only do not fall within the category of heinous crime but also which
            are personal between the parties. Therefore, this provision recognizes
            whereas there is a compromise between the parties the Court is to act at
            the said compromise and quash the proceedings. However, even in
            respect of such offences not covered within the four corners of Section
            320 of the Code, High Court is given power under Section 482 of the Code
            to accept the compromise between the parties and quash the proceedings.
            The guiding factor is as to whether the ends of justice would justify such
            exercise of power, both the ultimate consequences may be acquittal or
            dismissal of indictment. This is so recognized in various judgments taken
            note of above.

            29. At this juncture, we would like also to add that the timing of
            settlement would also play a crucial role. If the settlement is arrived at
            immediately after the alleged commission of offence when the matter is


CRMC No.555/2018                                                             Page 6 of 10
             still under investigation, the High Court may be somewhat liberal in
            accepting the settlement and quashing the proceedings/investigation. Of
            course, it would be after looking into the attendant circumstances as
            narrated in the previous para. Likewise, when challan is submitted but
            the charge has not been framed, the High Court may exercise its
            discretionary jurisdiction. However, at this stage, as mentioned above,
            since the report of the I.O. under Section 173,Cr.P.C. is also placed
            before the Court it would become the bounding duty of the Court to go
            into the said report and the evidence collected, particularly the medical
            evidence relating to injury etc. sustained by the victim. This aspect,
            however, would be examined along with another important
            consideration, namely, in view of settlement between the parties, whether
            it would be unfair or contrary to interest of justice to continue with the
            criminal proceedings and whether possibility of conviction is remote and
            bleak. If the Court finds the answer to this question in affirmative, then
            also such a case would be a fit case for the High Court to give its stamp of
            approval to the compromise arrived at between the parties, inasmuch as
            in such cases no useful purpose would be served in carrying out the
            criminal proceedings which in all likelihood would end in acquittal, in
            any case."

8.    In case titled Central Bureau of Investigation vs Sadhu Ram Singla &
      ors reported in 2017 AIR (SC) 1312. It is apt to reproduce paragraphs 8
      to 16 as under:

            "8.    We have heard learned Additional Solicitor General appearing for
            the CBI and learned senior counsel appearing for the respondents at
            length and carefully examined the materials placed on record. We have
            also taken notice of the fact that the counsel for the appellant in High
            Court had sought time for filing the reply but no reply was filed. We have
            also taken notice of the fact that the High Court while quashing the said
            FIR and consequential proceedings, has relied on the Full Bench
            judgment of that High Court in the case of Kulwinder Singh & Ors Vs.
            State of Punjab & Anr., 2007 (4) CTC 769, in which reliance was placed
            on the judgment delivered by this Court in the case of Mrs. Shakuntala
            Sawhney Vs. Mrs. Kaushalya Sawhney & Ors., (1980) 1 SCC 63.

            9.     Learned Additional Solicitor General appearing for the CBI has
            drawn our attention to the decision of this Court in Manoj Sharma Vs.
            State & Ors., (2008) 16 SCC 1, wherein it was observed by this Court:

                          "22. Since Section 320 CrPC has clearly stated which
                          offences are compoundable and which are not, the High
                          Court or even this Court would not ordinarily be justified
                          in doing something indirectly which could not be done
                          directly. Even otherwise, it ordinarily would not be a
                          legitimate exercise of judicial power under Article 226 of


CRMC No.555/2018                                                            Page 7 of 10
                          the Constitution or under Section 482 CrPC to direct doing
                         something which CrPC has expressly prohibited. Section
                         320(9) CrPC expressly states that no offence shall be
                         compounded except as provided by that Section. Hence, in
                         my opinion, it would ordinarily not be a legitimate exercise
                         of judicial power to direct compounding of a non-
                         compoundable offence."

            10.    We further wish to supply emphasis on the judgment delivered by
            this Court in the case of State of Tamil Nadu Vs. R. Vasanthi Stanley &
            Anr., (2016) 1 SCC 376, wherein it was observed:

                         "15. As far as the load on the criminal justice dispensation
                         system is concerned it has an insegregable nexus with
                         speedy trial. A grave criminal offence or serious economic
                         offence or for that matter the offence that has the
                         potentiality to create a dent in the financial health of the
                         institutions, is not to be quashed on the ground that there is
                         delay in trial or the principle that when the matter has
                         been settled it should be quashed to avoid the load on the
                         system. That can never be an acceptable principle or
                         parameter, for that would amount to destroying the stem
                         cells of law and order in many a realm and further
                         strengthen the marrows of the unscrupulous litigations.
                         Such a situation should never be conceived of."

            11.     Further reliance was placed on the decision of this Court in the
            case of Central Bureau of Investigation Vs. A. Ravishankar Prasad &
            Ors., (2009) 6 SCC 351, wherein it was held:

                         "39. Careful analysis of all these judgments clearly reveals
                         that the exercise of inherent powers would entirely depend
                         on the facts and circumstances of each case. The object of
                         incorporating inherent powers in the Code is to prevent
                         abuse of the process of the court or to secure ends of
                         justice."

            12.   Lastly, reliance was placed upon another judgment of this Court
            in Central Bureau of Investigation Vs. Maninder Singh, (2016) 1 SCC
            389, wherein it was held by this Court:

                         "19. In this case, the High Court while exercising its
                         inherent power ignored all the facts viz. the impact of the
                         offence, the use of the State machinery to keep the matter
                         pending for so many years coupled with the fraudulent
                         conduct of the respondent. Considering the facts and


CRMC No.555/2018                                                           Page 8 of 10
                           circumstances of the case at hand in the light of the
                          decision in Vikram Anantrai Doshi case, (2014) 15 SCC 29,
                          the order of the High Court cannot be sustained."

            13.     Resisting the aforesaid submissions it was canvassed by Mr.
            Bishwajit Bhattacharya, learned senior counsel appearing for the
            respondents that High Court has judiciously and rightly considered the
            facts and circumstances of the present case. Relying upon the judgment
            of this Court in Gian Singh Vs. State of Punjab & Anr., (2012) 10 SCC
            303, learned senior counsel appearing for the respondents strenuously
            urged that the offences in the present case are not heinous offences. He
            further drew our attention towards the relevant part of Full Bench
            judgment of the High Court in Kulwinder Singh & Ors. Vs. State of
            Punjab & Anr. (supra), which was reproduced in the impugned
            judgment and the same is reproduced hereunder:

                          "26. In Mrs. Shakuntala Sawhney v. Mrs. Kaushalya
                          Sawhney & Ors.,(1980) 1 SCC 63, Hon'ble Krishna Iyer, J.

aptly summed up the essence of compromise in the following words :-

The finest hour of justice arrives propitiously when parties, despite falling apart, bury the hatchet and weave a sense of fellowship or reunion.
27. The power to do complete justice is the very essence of every judicial justice dispensation system. It cannot be diluted by distorted perceptions and is not a slave to anything; except to the caution and circumspection, the standards of which the Court sets before it, in exercise of such plenary and unfettered power inherently vested in it while donning the cloak of compassion to achieve the ends of justice. No embargo, be in the shape of Section 320(9) of the Cr.P.C. or any other such curtailment, can whittle down the power under Section 482 of the Cr.P.C."
14. Since the present case pertains to the crucial doctrine of judicial restraint, we are of the considered opinion that encroaching into the right of the other organ of the government would tantamount clear violation of the rule of law which is one of the basic structure of the Constitution of India. We wish to supply emphasis on para 21 of the Manoj Sharma's case (supra) which is as follows:
"21. Ordinarily, we would have agreed with Mr. B.B. Singh. The doctrine of judicial restraint which has been emphasised repeatedly by this Court e.g. in Aravali Golf CRMC No.555/2018 Page 9 of 10 Club v. Chander Hass (2008) 1 SCC 683 and Govt. of A.P. v. P. Laxmi Devi (2008) 4 SCC 720, restricts the power of the Court and does not permit the Court to ordinarily encroach into the legislative or executive domain. As observed by this Court in the above decisions, there is a broad separation of powers in the Constitution and it would not be proper for one organ of the State to encroach into the domain of another organ."

15. Having carefully considered the singular facts and circumstances of the present case, and also the law relating to the continuance of criminal cases where the complainant and the accused had settled their differences and had arrived at an amicable arrangement, we see no reason to differ with the view taken in Manoj Sharma's case (supra) and several decisions of this Court delivered thereafter with respect to the doctrine of judicial restraint. In concluding hereinabove, we are not unmindful of the view recorded in the decisions cited at the Bar that depending on the attendant facts, continuance of the criminal proceedings, after a compromise has been arrived at between the complainant and the accused, would amount to abuse of process of Court and an exercise in futility since the trial would be prolonged and ultimately, it may end in a decision which may be of no consequence to any of the parties."

9. Further, as the parties have arrived at a compromise, so there would be no chance of conviction in near future in case trial is held and concluded.

10. In view of the above, this petition stands allowed.

11. Consequently, Challan/Charge Sheet No.11/Session, titled State Vs. Vikram Sodhi under Section 452, 307, 109 RPC & 4/25 Arms Act, pending before the Court of learned Sessions Judge, Jammu, in FIR No.146/2016 of Police Station Domana, Jammu, is quashed in view of compromise arrived at between the parties.

12. Copy of this order be sent to Court below for compliance.

(Sanjay Kumar Gupta) Judge Jammu 14.12.2018 Narinder CRMC No.555/2018 Page 10 of 10