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 15, Cited by 5]

Allahabad High Court

Sumit Agarwal @Sumit Kumar Agarwal And 3 ... vs State Of Up And Another on 15 October, 2019

Author: Sanjay Kumar Singh

Bench: Sanjay Kumar Singh





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

Court No. - 70
 

 
Case :- APPLICATION U/S 482 No. - 11784 of 2019
 

 
Applicant :- Sumit Agarwal @Sumit Kumar Agarwal And 3 Others
 
Opposite Party :- State Of Up And Another
 
Counsel for Applicant :- R.B. Singh
 
Counsel for Opposite Party :- G.A.,Amitabh Agarwal
 

 
Hon'ble Sanjay Kumar Singh,J.
 

Heard learned counsel for the applicants, learned Additional Government Advocate for the State/opposite party No.1 and learned counsel for opposite party No. 2 and perused the record with the assistance of learned counsel for the parties.

This application under Section 482 Cr.P.C. has been filed by the applicants to quash the charge-sheet no. 22 of 2015 dated 18.05.2015 arising out of Case Crime No. 02 of 2015 and proceedings of case no. 6752 of 2017 (State Vs. Sumit Agarwal and others), under Sections 498A, 323, 504, 506 IPC and ¾ D.P. Act, Police Station Shivkuti, District -Prayagraj (Allahabad) pending in the court of A.C.J.M., Court No.10, Allahabad.

Filtering out unnecessary details, the basic facts, in brief, which are necessary for disposal of this case are that there is a matrimonial dispute between the applicants and opposite party No.2 It is submitted by learned counsel for the applicants that applicant no.1 is husband, applicant no.2 is father-in-law, applicant no.3 is brother-in-law and applicant no.4 is sister of mother-in-law of the opposite party no.2. Marriage of applicant no.1 was solemnized on 11.05.2014 with opposite party no.2, but their marriage was not successful, as a result thereof, opposite party no.2 lodged FIR on 4.1.2015 against the applicants and her mother-in-law making allegations of her harassment and torture by the accused persons adopting different modus operandi registered as case crime no. 0002 of 2015 under Sections 498A, 323, 504, 506 IPC and ¾ D.P. Act at Police Station Shivkuti, District Allahabad, in which charge-sheet was submitted on 18.05.2015, on which Magistrate concerned took cognizance on 08.11.2017.

Learned counsel for the applicants has drawn the attention of the Court to the order dated 29.03.2019 passed by the co-ordinate Bench of this Court in Application under Section 482 Cr.P.C. No. 11784 of 2019, whereby upon being informed about the factum of inter-se compromise in between the parties concerned, the concerned court below was directed to verify the factum of compromise between the parties concerned. The said order dated 29.03.2019 is being reproduced herein-below:-

"By way of this petition, the Applicant prays for quashing the entire proceedings on the basis of compromise which both the Applicant no 1 and the respondent no 2 (Husband and wife) have entered into.
Shri R.B.Singh, learned counsel for the Applicant submits that the applicant no 1 and Opp Party no 2 have entered into a compromise and on the basis of the said compromise, a petition for divorce on the basis of mutual consent has already been filed. The said documents are also on record as Annexures 4,5 and 6. The learned Counsel further submits that the applicant has also moved an application before the learned trial court. However the same is still pending.
I have heard Smt Archasna Singh learned counsel for the State also.
Considering the submissions made across the bar as well as from perusal of the documents annexed to this petition, as the parties have amicably settled their discord, the trial court is directed that a report be sent to this Court within a period of four weeks after taking statement of the parties.
List this case on 6.5.2019 as a fresh case before the appropriate Bench.
Till next date of hearing, no coercive action shall be taken against the applicants.
It is made clear that this interim order would continue to operate till next date of hearing only."

It is submitted by learned counsel for the applicant that pursuant to aforesaid order dated 29.03.2019, Additional Chief Judicial Magistrate, Court No.10, Allahabad submitted verification report dated 1.5.2019 before this Court mentioning that the parties concerned have entered into settlement and both the parties are willing to drop the proceeding against each other. It is also mentioned that an amount of Rs. 8 lakh has been deposited by the applicant no.1 before Principal Judge, Family Court in Marriage Case No. 1633 of 2017 under Section 13 B of Hindu Marriage Act. The said report dated 1.5.2019 is on record. It is also pointed out by learned counsel for the applicants that after depositing the aforesaid amount of Rs. 8 lakhs by the applicant no.1, decree of divorce has been granted on 8.5.2019 and marriage between applicant no.1 and opposite party no.2 has been dissolved.

It is also submitted that on account of compromise entered into between the parties concerned, all disputes between them have come to an end, and therefore, further proceedings against the applicants in the aforesaid case is liable to be quashed by this Court.

Learned Additional Government Advocate as well as learned counsel appearing on behalf of opposite party No.2 do not dispute the aforesaid fact. Learned counsel for opposite party No. 2 has also submitted at the Bar that since the parties concerned have settled their dispute as mentioned above, therefore, opposite party No.2 has no grievance and has no objection in quashing the impugned criminal proceedings against the applicants.

After having heard the arguments of learned counsel for the parties, before proceedings further, it is apposite to give reference of some judgments of the Apex Court, wherein the Apex Court has laid down the guideline for quashing of criminal proceedings arising out of non-compoundable offences under Section 320 Cr.P.C. on the basis of compromise and amicable settlement of matrimonial cases between the parties concerned, which are as follows:-

(i) The Apex Court in case of B.S. Joshi and others Vs. State of Haryana and another (2003) 1 SCC (Cri) 848 gave its approving nod to the existence and exercise of High Court's power to quash the criminal proceedings on compromise in suitable matrimonial cases. Paragraph nos. 14 and 15 of the said judgment are reproduced herein-below:-
"14. There is no doubt that the object of introducing Chapter XX-A containing Section 498A in the Indian Penal Code was to prevent the torture to a woman by her husband or by relatives of her husband. Section 498A was added with a view to punishing a husband and his relatives who harass or torture the wife to coerce her or her relatives to satisfy unlawful demands of dowry. The hyper-technical view would be counter productive and would act against interests of women and against the object for which this provision was added. There is every likelihood that non-exercise of inherent power to quash the proceedings to meet the ends of justice would prevent women from settling earlier. That is not the object of Chapter XXA of Indian Penal Code.
15. In view of the above discussion, we hold that the High Court in exercise of its inherent powers can quash criminal proceedings or FIR or complaint and Section 320 of the Code does not limit or affect the powers under Section 482 of the Code."

(ii) The Apex Court in case of State of Madhya Pradesh Vs. Laxmi Narayan and others, AIR 2019 SC 1296, considering previous judgments and section 320 Cr.P.C. has laid down guideline for exercising the inherent power under Section 482 Cr.P.C. in case of settlement of dispute between the parties concerned. Paragraph no. 13 of the said judgment is reproduced herein-below:-

"13. Considering the law on the point and the other decisions of this Court on the point, referred to hereinabove, it is observed and held as under:
i) that the power conferred under Section 482 of the Code to quash the criminal proceedings for the non-compoundable offences under Section 320 of the Code can be exercised having overwhelmingly and predominantly the civil character, particularly those arising out of commercial transactions or arising out of matrimonial relationship or family disputes and when the parties have resolved the entire dispute amongst themselves;
ii) such power is not to be exercised in those prosecutions which involved 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;
iii) similarly, such power is not to be exercised for the offences under the special statutes like 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;
iv) offences under Section 307 IPC and the Arms Act etc. would fall in the category of heinous and serious offences and therefore are to be treated as crime against the society and not against the individual alone, and therefore, the criminal proceedings for the offence under Section 307 IPC and/or the Arms Act etc., which have a serious impact on the society cannot be quashed in exercise of powers under Section 482 of the Code, on the ground that the parties have resolved their entire dispute amongst themselves. 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 framing 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. However, such an exercise by the High Court would be permissible only after the evidence is collected after investigation and the charge sheet is filed/charge is framed and/or during the trial. Such exercise is not permissible when the matter is still under investigation. Therefore, the ultimate conclusion in paragraphs 29.6 and 29.7 of the decision of this Court in the case of Narinder Singh (supra) should be read harmoniously and to be read as a whole and in the circumstances stated hereinabove;
v) while exercising the power under Section 482 of the Code to quash the criminal proceedings in respect of non compoundable offences, which are private in nature and do not have a serious impart on society, on the ground that there is a settlement/compromise between the victim and the offender, the High Court is required to consider the antecedents of the accused; the conduct of the accused, namely, whether the accused was absconding and why he was absconding, how he had managed with the complainant to enter into a compromise etc."

On going through the judgments referred herein above makes it very clear that even in the cases which involved non compoundable offences, their quashing has been approved by the Apex Court if the nature of the offence is such which does not have grave and wider social ramifications and where the dispute is more or less confined between the litigating parties. The inherent jurisdiction of this Court may be suitably exercised if the parties inter-se have mutually decided to bury the hatchet and settle the matter amicably in between them in a criminal litigation emanating from matrimonial disputes, which are quintessentially of civil nature and other criminal litigations, which do not have grave and deleterious social fall-outs. The Court in the wider public interest may suitably exercise its power in appropriate case and terminate the pending proceedings in order to secure ends of justice or to prevent an abuse of the process of any court. Such positive exercise of the inherent jurisdiction can also find its vindication in a more pragmatic reason. When the complainant of a case or the victim of the offence itself expresses its resolve not to give evidence against the accused in the back drop of the compromise between the parties inter-se or if the fact of inter-se compromise in between the parties is apparent on the face of record, and they are still called upon the depose in the Court, they in all probability, go back on their words and resile from their previous statements, the truthfulness of which is best known only to themselves. They are in such circumstances very likely to eat their words and perjure themselves. The solemn proceedings of the Court often get reduced to a sham exercise and farce in such circumstances. The proceedings can hardly be taken to their logical culmination and in such circumstances, the prospect of the conviction gets lost.

The object of criminal law is primarily to visit the offender with certain consequences. He may be made to suffer punishment or by paying compensation to the victim, but the law at the same time also provides that it may not be necessary in every criminal offence to mete out punishment, particularly, if the parties concerned wants to bury the hatchet. If they want to move on in a matrimonial dispute on the basis of compromise, they may be allowed to compound the offences in terms of settlement.

After compromise/settlement arrived at between the parties in the present case, the chance of ultimate conviction is bleak and therefore, no useful purpose is likely to be served by allowing a criminal prosecution against the applicant to continue, as the same would be futile exercise and a sheer wastage of precious time of the Court. The continuation of a criminal proceedings after compromise would cause oppression and prejudice to the parties concerned.

Considering the facts and circumstances of the case in the light of dictum and guideline laid down by the Apex Court as mentioned above, this Court feels that this is a fit case, where this Court can exercise its inherent power to secure the end of justice. In view of above interest of justice would be met, if the prayer of parties is acceded to and the criminal proceedings and other litigation between the parties is brought to an end.

As a fallout and consequence of above discussions, charge-sheet no. 22 of 2015 dated 18.05.2015 arising out of Case Crime No. 02 of 2015 and proceedings of case no. 6752 of 2017 (State Vs. Sumit Agarwal and others), under Sections 498A, 323, 504, 506 IPC and ¾ D.P. Act, Police Station Shivkuti, District -Prayagraj (Allahabad) pending in the court of A.C.J.M., Court No.10, Allahabad against the applicants are hereby quashed.

The instant application under Section 482 Cr.P.C. is allowed in terms of compromise as mentioned above.

Order Date :- 15.10.2019 AK Pandey