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 0]

Supreme Court - Daily Orders

Pawan Kumar vs The State Of Uttar Pradesh on 8 April, 2025

                                       IN THE SUPREME COURT OF INDIA
                                      CRIMINAL APPELLATE JURISDICTION

                               CRIMINAL APPEAL NO(S).                OF 2025
                           (@ SPECIAL LEAVE PETITION(S) (CRL.) NO(S).2957/2025)

     PAWAN KUMAR                                                              APPELLANT(S)

                                                     VERSUS

     THE STATE OF UTTAR PRADESH & ANR.                                    RESPONDENT(S)

                                        O R D E R / J U D G M E N T

                              Leave granted.

                      2.      The appellant herein had preferred an application

                      under Section 482 of the Code of Criminal Procedure, 1973

                      (for short, “Cr.P.C.”), seeking quashing of the entire

                      proceedings as well as charge sheet No.31 of 2023 and

                      cognizance order dated 29.03.2023 in Case No.3398 of 2023

                      (State vs. Pawan Kumar) arising out of Case Crime No.0260

                      of 2022 under Sections 354-C, 376, 506 of the Indian

                      Penal Code, 1860 (“IPC” for short) and Sections 67-A and

                      66-C of the Information Technology Act, 2000 (“IT Act”

                      for short) registered in Police Station Hathras Junction,

                      District Hathras and it was pending in the Court of the

                      Judicial Magistrate, Hathras. The       High    Court    by   its

                      order dated 01.10.2024 dismissed the said application.

                      However, in paragraph 6 the High Court has recorded as

                      under:

Signature Not Verified        “6.   After hearing the learned counsel for the
Digitally signed by
BORRA LM VALLI
Date: 2025.05.01            parties and perused the records, it is evident
13:43:43 IST
Reason:

                            that the applicant is an accused in the present


                                                   Page 1
case    in    which     a     first    information           report        was
lodged by the opposite party no.2 on 04.09.2022.
The matter was investigated and a charge sheet
dated       25.02.2023         was     submitted           against         the
applicant      for      offences           under    Sections          354-C,
376, 506 IPC & 67-A, 66-C Information Technology
Act on which the court concerned took cognizance
and summoned him vide order dated 29.03.2023.
Subsequently it appears that the parties entered
into    a    compromise.         An    application          along          with
affidavit      of       the    opposite         party       No.2        dated
07.02.2024 was filed before the court concerned.
The said affidavit of the opposite party no.2
stating that she does not want to contest the
case further and wants to settle the same was
sent for verification by this Court vide order
dated       29.07.2024.         The        said      compromise            was
verified      vide      order        dated      27.08.2024            by    the
Judicial Magistrate, Hathras and a report to the
said    effect        was      sent        to      this     court.         The
proceedings        in    the     present        matter      relates          to
offence which are non-compoundable. The judgment
relied by learned counsel for the applicant in
the case of Kapil Gupta (supra) is of no help to
him since the Apex Court has in paragraph 17 of
the    same    clarified        that       it   has       exercised        its
extraordinary           powers        to     quash        the     criminal
proceedings. Although compromise entered between
the    parties       has      been     verified       by        the    court
concerned      but      the    proceedings           in    the        present
matter are under Sections 354-C, 376, 506 IPC &
67-A,       66-C    Information            Technology           Act    which
cannot be compounded in view of the judgment of
the Apex Court in the case of In RE: Right to

                                  Page 2
     Privacy of Adolescents (Suo Motu Writ Petition
     (C)     No.3      of     2023)     decided     on     20.08.2024
     paragraph 22, 23 & 23.1. No ground is made out.”


3.      It is in the above backdrop that the appellant has

preferred this appeal.

4.      We have heard learned counsel for the appellant,

learned      counsel        for   the   first     respondent-State       and

learned counsel for the second respondent-complainant and

perused the material on record.

5.      During the course of submissions learned counsel

for the appellant as well as the second respondent drew

our attention to the settlement agreement, the agreement

letter/affidavit of the second respondent and the order

of the learned Judicial Magistrate, Hathras, all dated

27.08.2024. Learned counsel for the appellant also drew

our attention to two orders of this Court arising in

Crl.A.NO.4928 of 2024 (Nitin Bhargav vs. The State of

Madhya Pradesh and another) and judgment in Crl.A.NO.2343

of 2023 (Haji Iqbal @ Bala thorugh SPOA vs. State of UP

and others). In the circumstances, the learned counsel

for the appellant as well as the learned counsel for the

second     respondent        submitted     that   taking     note   of   the

aforesaid material on record, this court may exercise its

powers under Article 142 of the Constitution of India and

quash      the   complaint        and   the     subsequent    proceedings


                                      Page 3
arising      out      of   the    complaint        against     the    appellant

herein. In other words, there is a consensus between the

appellant as well as the second respondent for quashing

of the aforesaid complaint and all proceedings arising

from the said complaint.

7.       Learned counsel appearing for the first respondent

State submitted that having regard to the material on

record     and     the     submissions           made   by    the    respective

parties, appropriate orders may be made.

8.    We have considered the submissions advanced at the

bar in light of what has been expressed by the High Court

in paragraph 6 of the impugned order extracted above.

9.    The terms of the Settlement letter dated 27.08.2024

reads as under:

     “1. That the above case has been registered by
     the      complainant/first                party     against        the
     accused/second party.
     2. That the plaintiff/first party had given a
     written complaint in the police station Hathras
     Junction due to misunderstanding on the basis of
     which    the      above     case    was      registered    which    is
     pending in the court of Hon’ble Court of Judicial
     Magistrate, Hathras.
     3. That the complainant/first party has not made
     an obscene video or done any wrong act like rape
     due to misunderstanding and neither has be abused
     or threatened to kill.
     4. That the statement recorded in the Hon’ble
     Court       by    the       complainant/first           party    under


                                        Page 4
      Section 164 of the Cr.P.C. was recorded under
      police   pressure,      there    is    no     such    allegation
      against the second party.
      5. That the mobile no.8439393552 belongs to the
      complainant/first party.
      6. That in relation to the above, I had earlier
      submitted    an    affidavit     to    this      effect    in    the
      Hob’ble Court voluntarily without any pressure
      and I stand by it even today.
      7. That both of us do not have any animosity or
      ill will towards each other now and neither do we
      have any interest in continuing the said case.
      8.   That   the    present     settlement        is   being      re-
      presented before this Hon’ble Court as per the
      order dated 29.07.2024 passed in Pawan Kumar vs
      State of UP by the Honb’ble High Court, Allahabad
      in the Application No.13497/24 under Section 482
      Cr.P.C   filed     on   behalf    of       the   accused/second
      party. So that the Hon’ble Court can verify the
      settlement    and    accordingly       inform        the   Hon’ble
      High Court Allahabad.
      9. That both of us do not want to pursue the
      matter further.
      10. That on the basis of the settlement between
      both the parties, please pass an order in the
      interest of justice to decide the said case at
      this stage.”
10.    The     agreement      letter/affidavit          dated     27.08.2024

reads as under:

      “1. That the deponent is a permanent resident of
      the above mentioned name and address.
      2.   That    the     deponent,        by    mistake        and    in
      misunderstanding, had lodged a case against Pawan


                                   Page 5
      Kumar son of Sukhram resident of village Nagla
      Gularia, Police Station Hajj, District-Hathras,
      under Sections 67A, 66 C.I.Tact and 376, 504, 506
      IPC, Police Station Hajj, District-Hathras.
      3. That the abvoe Pawan Kumar of the deponent
      neither made any obscene video nor did he do any
      wrong thing with me nor threatened to kill me.
      4. That Pawan Kumar works in the army.
      5.   That     the        mobile       number        of    the    deponent
      8439393552 is in the name of the deponent.
      6. That the above Pawan Kumar has not raped me. I
      had given the statement of Section 161 CrPC and
      Section 164 crPC under pressure from the police.
      7.   That   I,      the    deponent,          am    making      the   true
      statement known through the affidavit.”
11.    The order of the Judicial Magistrate, Hathras dated

27.08.2024 reads as under:

              “Today on 27.098.2024, both the parties
      along with their learned advocates appeared. The
      agreement     letter/settlement                 presented        by   them
      dated   29.07.2024              is     filed.        The     photo     and
      signature of the complainant Parvati Devi alias
      Payal Chaudhary were identified by her learned
      advocate      Mr.        Amod     Kumar       and     the    photo     and
      signature      of        the     accused        Pawan       Kumar     were
      identified          by      his        learned           advocate      Mr.
      V.K.Sisodia.
              The order of the Hon’ble High Court dated
      29.07.2024 is filed on the file in which it has
      been directed by the Hon’ble High Court that both
      the parties should appear before this court with
      order   and      the      Court        should       verify      the   said
      agreement letter/settlement letter and send its


                                           Page 6
      report in this regard within two weeks.
               In    compliance           with    the   order    of    the
      Hon’ble       High     Court,        both   the    parties      have
      appeared      before        this    court   and    the    agreement
      letter/settlement            letter     dated     29.07.2024     was
      verified by them in open court with the free
      consent of both the parties. The report should be
      sent   along         with     the     verified     copy    of    the
      agreement letter/settlement letter in compliance
      with the order of the Hon’ble High Court. Advance
      order for the file should be presented on the
      next date.”
12.    We    have     perused        the     judgments    relied      upon   by

learned counsel for the appellant. The relevant portions

of which reads as under:

       {Crl.A.NO.4928 of 2024 (Nitin Bhargav vs. The State

of    Madhya        Pradesh        and     another)     and     judgment     in

Crl.A.NO.2343 of 2023 (Haji Iqbal @ Bala thorugh SPOA vs.

State of UP and others)} (RELEVANT PORTIONS ...)

13.    On perusal of the judgment of this court in Hazi

Iqbal it is noted that there were no offences alleged

against the accused therein under Section 376D of IPC. In

the same way, we note that in the instant case, there

were no allegations alleged in respect of Section 376 IPC

as against the appellant herein. It was in the FIR and it

was only later that the second respondent has stated that

the said allegation was made under police pressure by

giving her statement under Section 164 of CrPC.



                                         Page 7
   14.      In the circumstances, we find that the allegation

   under Section 376 IPC was virtually false as the said

   allegation could not find place in the first instance in

   the FIR.

   15.      In the circumstances, we find that having regard to

   the settlement arrived at between the parties as recorded

   above and bearing in mind what has been expressed by the

   High     Court,    this    is    a    fit   case,         where   we   ought     to

   exercise and we exercise jurisdiction under Article 142

   of the Constitution of India and quash the complaint in

   Case Crime No.0260 of 2022 filed by the second respondent

   as    against     the    appellant     herein        and    consequently        all

   proceedings arising out of the said complaint.

   16.      Consequently,          the   appeal         is     allowed       in     the

   aforesaid terms.

            Pending        application(s),         if        any,    shall        stand

   disposed of.




                                                        ………………………………………………………, J
                                                         (B.V. NAGARATHNA)




                                                  …………………………………………………………………, J
                                                   (SATISH CHANDRA SHARMA)
NEW DELHI
APRIL 8, 2025



                                         Page 8
ITEM NO.14               COURT NO.6                 SECTION II

                S U P R E M E C O U R T O F     I N D I A
                        RECORD OF PROCEEDINGS

PETITION(S) FOR SPECIAL LEAVE TO APPEAL (CRL.) NO(S).2957/2025

[ARISING OUT OF IMPUGNED FINAL JUDGMENT AND ORDER DATED 01-10-
2024 IN AN NO. 13497/2024 PASSED BY THE HIGH COURT OF JUDICATURE
AT ALLAHABAD]

PAWAN KUMAR                                           PETITIONER(S)

                                 VERSUS

THE STATE OF UTTAR PRADESH & ANR.                     RESPONDENT(S)


Date : 08-04-2025 This petition was called on for hearing today.

CORAM :   HON'BLE MRS. JUSTICE B.V. NAGARATHNA
          HON'BLE MR. JUSTICE SATISH CHANDRA SHARMA


For Petitioner(s): Mr. Mayank Kshirsagar, Adv.
                   Mr. Akhilesh Yadav, Adv.
                   Mr. Sourav Singh, Adv.
                   Mr. Ritik Rana, Adv.
                   Mr. Shivam Pratap Singh, Adv.
                   Mr. Abdul Qadir Abbasi, AOR


For Respondent(s): Ms. Ruchira Goel, AOR
                   Mr. Sharanya Sinh, Adv.
                   Mr. Ghanshyam Singh, Adv.


                    Ms. Shriya Maini, AOR
                    Mr. Rajive Maini, Adv.



           UPON hearing the counsel the Court made the following
                              O R D E R

(B. LAKSHMI MANIKYA VALLI) (DIVYA BABBAR) COURT MASTER (SH) COURT MASTER (NSH) Page 9