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 14, Cited by 2]

Delhi High Court

Rajkumar Alias Ram Ladhete Yadav And Ors vs The State Govt Of Nct Of Delhi And Anr on 5 August, 2015

Author: Suresh Kait

Bench: Suresh Kait

$~33
*    IN THE HIGH COURT OF DELHI AT NEW DELHI

                             Judgment delivered on:5thAugust, 2015

+                         CRL.M.C. No.3137/2015

RAJKUMAR @ RAM LADHETE YADAV & ORS.             ..... Petitioners
                Represented by: Mr. Ritesh Bahari and Mr.P.
                                S. Bisht, Advocates with
                                Petitioners in person.
                Versus

THE STATE ( GOVT OF NCT OF DELHI) & ANR.         .... Respondents
                   Represented by: Mr. Neeraj Kumar Singh,
                                   Addl. Public Prosecutor for
                                   State with WSI Meenakshi,
                                   PS Jagatpuri.
                                   Respondent No. 2 in person.

CORAM:
HON'BLE MR. JUSTICE SURESH KAIT

SURESH KAIT, J. (Oral)

Crl. M.A.No.11213/2015 (for exemption) Exemptions allowed, subject to all just exceptions. Accordingly, the application is allowed.

CRL.M.C. No.3137/2015

1. Vide the present petition filed under Section 482 of the Code of Criminal Procedure, 1973, petitioners seek quashing of FIR No. 45/2015 registered at Police Station Jagat Puri, Delhi, for the offences punishable under Sections 295-A/307/324/451/506/34 IPC and the consequential proceedings emanating therefrom against the petitioners.

2. Learned counsel appearing on behalf of the petitioners submits that Crl.M.C. No.3137/2015 Page 1 of 7 the aforesaid case was registered on the complaint of respondent No.2, namely, Dalvinder Singh, due to some misunderstanding having arisen between the parties. The case is at the initial stage of investigation as the chargesheet is yet to be filed.

3. Learned counsel further submits that due to the misunderstanding, a scuffle had taken place between the parties over the petty issue of parking. Consequently, cross-case bearing FIR No.46/2015 under Section 325/34 IPC was got registered against the respondent No.2/complainant, wherein the police has filed the closure report. The same was accepted by the learned Trial Court vide order dated 15.04.2015, which has not been objected to by the petitioners as with the intervention of the common friends and respectable members of the Society, respondent No.2 and the petitioners have amicably settled their disputes. Thus, the respondent No.2 does not wish to pursue the instant case further against the petitioners and has no objection if the present petition is allowed.

4. Respondent No.2 is personally present in the Court and has been duly identified by the Investigating Officer WSI Meenakshi of Police Station Jagatpuri, Delhi. He submits that both the parties reside in the same vicinity and due to some misunderstanding the dispute arose between the parties. However, the same has been amicably resolved to maintain harmony between the parties. Therefore, proceedings arising out of the FIR in question may be brought to an end.

5. Learned Additional Public Prosecutor appearing on behalf of the State submits that case is at the initial stage of investigation as chargesheet is yet to be filed. He submits that since parties have amicably settled the matter and the respondent No.2/complainant is no longer interested in supporting the prosecution, therefore, no useful Crl.M.C. No.3137/2015 Page 2 of 7 purpose will be served in continuing the proceedings. Thus, the State has no objection if the present petition is allowed.

6. Under the circumstances and looking to the decision of the Supreme Court in the case of Gian Singh Vs. State of Punjab and Another (2012) 10 SCC 303, wherein the Apex Court has referred to a number of matters for the proposition that even a non-compoundable offence can also be quashed on the ground of a settlement agreement between the offender and the victim, if the circumstances so warrant; by observing as under:

"58. ....However, certain offences which overwhelmingly and predominantly bear civil flavour having arisen out of civil, mercantile, commercial, financial, partnership or such like transactions or the offences arising out of matrimony, particularly relating to dowry, etc. or the family dispute, where the wrong is basically to the victim and the offender and the victim have settled all disputes between them amicably, irrespective of the fact that such offences have not been made compoundable, the High Court may within the framework of its inherent power, quash the criminal proceeding or criminal complaint or FIR if it is satisfied that on the face of such settlement, there is hardly any likelihood of the offender being convicted and by not quashing the criminal proceedings, justice shall be casualty and ends of justice shall be defeated."

7. While recognizing the need of amicable resolution of disputes in cases like the instant one, the aforesaid dictum has been affirmed by the Apex Court in a recent judgment in Narinder Singh & Ors. Vs. State of Punjab & Anr. 2014 6 SCC 466. The pertinent observations of the Apex Court are as under:-

Crl.M.C. No.3137/2015 Page 3 of 7
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 Crl.M.C. No.3137/2015 Page 4 of 7 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, 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.

29.5. While exercising its powers, the High Court is to examine as to whether the possibility of conviction is remote and bleak and continuation of criminal cases would put the accused to great oppression and prejudice and extreme injustice would be caused to him by not quashing the criminal cases.

29.6. Offences under Section 307 IPC would fall in the category of heinous and serious offences and therefore are to be generally treated as crime against the society and not against the individual alone. However, the High Court would not rest its decision merely because there is a mention of Section 307 IPC in the FIR or the charge is framed under this provision. It would be open to the High Court to examine as to whether incorporation of Section 307 IPC is there for the sake of it or the prosecution has collected sufficient evidence, which if proved, would lead to proving the charge under Section 307 IPC. For this purpose, it would be open to the High Court to go by the nature of injury sustained, whether such injury is inflicted on the vital/delegate parts of the body, nature of weapons used, etc. Medical report in respect of injuries suffered by the victim can generally be the guiding factor. On the basis of this prima facie analysis, the High Court can examine as to whether there is a strong possibility of conviction or the chances of conviction are remote and bleak. In the former case it can refuse to accept the settlement and quash the criminal proceedings whereas in the latter case it would be permissible for the High Court to accept the plea Crl.M.C. No.3137/2015 Page 5 of 7 compounding the offence based on complete settlement between the parties. At this stage, the Court can also be swayed by the fact that the settlement between the parties is going to result in harmony between them which may improve their future relationship.

29.7. While deciding whether to exercise its power under Section 482 of the Code or not, timings of settlement play a crucial role. Those cases where the settlement is arrived at immediately after the alleged commission of offence and the matter is still under investigation, the High Court may be liberal in accepting the settlement to quash the criminal proceedings/investigation. It is because of the reason that at this stage the investigation is still on and even the charge-sheet has not been filed. Likewise, those cases where the charge is framed but the evidence is yet to start or the evidence is still at infancy stage, the High Court can show benevolence in exercising its powers favourably, but after prima facie assessment of the circumstances/material mentioned above. On the other hand, where the prosecution evidence is almost complete or after the conclusion of the evidence the matter is at the stage of argument, normally the High Court should refrain from exercising its power under Section 482 of the Code, as in such cases the trial court would be in a position to decide the case finally on merits and to come to a conclusion as to whether the offence under Section 307 IPC is committed or not. Similarly, in those cases where the conviction is already recorded by the trial court and the matter is at the appellate stage before the High Court, mere compromise between the parties would not be a ground to accept the same resulting in acquittal of the offender who has already been convicted by the trial court. Here charge is proved under Section 307 IPC and conviction is already recorded of a heinous crime and, therefore, there is no question of sparing a convict found guilty of such a crime."

8. Keeping in view the legal position as discussed above, the Crl.M.C. No.3137/2015 Page 6 of 7 settlement arrived at between the parties, statements of respondents No. 1 and 2 and the fact that the respondent No.2/complainant is not interested in pursuing this case further against the petitioners, no purpose would be served by directing them to face the trial. Accordingly, I am of the considered opinion that this matter deserves to be given a quietus as continuance of proceedings arising out of the FIR in question would be an exercise in futility.

9. Consequently, FIR No. 45/2015 registered at Police Station Jagat Puri, Delhi, for the offences punishable under Sections 295- A/307/324/451/506/34 IPC and all proceedings emanating therefrom are hereby quashed against the petitioners.

10. In view of the above, the present petition is allowed with no order as to costs.

11. A copy of this order be given dasti to the learned counsel for the parties.

SURESH KAIT (JUDGE) AUGUST 05, 2015 sb Crl.M.C. No.3137/2015 Page 7 of 7