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 11, Cited by 1]

Allahabad High Court

Smt. Lalita And 5 Others vs State Of U.P. And Another on 11 July, 2023





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2023:AHC:136421
 
Court No. - 92
 

 
Case :- APPLICATION U/S 482 No. - 17893 of 2023
 

 
Applicant :- Smt. Lalita And 5 Others
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Kamlesh Singh
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Surendra Singh-I,J.
 

1. Heard Sri Kamlesh Singh, learned counsel for the applicants and Sri P.P.Tiwari, learned A.G.A. for the State and perused the record.

2. The applicant has filed a copy of the compromise deed attached to his supplementary affidavit which is taken on record. Report dated 03.07.2023 of the Chief Judicial Magistrate, Agra, regarding verification of compromise deed has been received, which is also taken on record.

3. The present 482 Cr.P.C. application has been filed to quash the entire criminal proceedings of Criminal Case No. 754 of 2013 (State Vs Smt. Lalita and others) arising out of Case Crime No. 341 of 2013 under Sections 420, 467, 468, 471 IPC, Police Station Sikandra, District Agra, pending in the court of the Chief Judicial Magistrate, Agra in view of the compromise made in between the parties dated 17.01.2023.

4. Learned counsel for the applicants submits that the applicant no. 1, Smt. Lalita, and opposite party no. 2, Hariom, are husband and wife. An F.I.R. was registered u/s 420, 467, 468, 471 IPC by one Hariom against seven named accused persons. After the investigation, parties have come to terms and in this regard a compromise deed was jotted down between the parties on 17.01.2023, annexed as Annexure-5 to the application.

5. Learned counsel for the applicants submitted that the parties have come to terms and have buried their differences and disputes. Learned counsel for the applicants has drawn my attention to the compromise, whereupon both the contesting parties have made their signatures and it was stated that they have entered into compromise and have sorted out their differences and disputes. It was also prayed by way of compromise that the impugned proceeding against the applicants may be quashed in the light of compromise.

6. Learned counsel for the applicants has drawn my attention to the relevant paragraphs of judgments:-

(i) B.S. JOSHI VS. STATE OF HARYANA AND OTHERS 2003 (4) ACC 675.
(ii) GIAN SINGH VS. STATE OF PUNJAB 2012 (10) SCC 303.
(iii) DIMPEY GUJRAL AND OTHERS VS. UNION TERRITORY THROUGH ADMINISTRATOR 2013 (11) SCC 697.
(iv) NARENDRA SINGH AND OTHERS VS. STATE OF PUNJAB AND OTHERS 2014 (6) SCC 466.
(v) YOGENDRA YADAV AND OTHERS VS. STATE OF JHARKHAND 2014 (9) SCC 653.

7. Summarizing the ratio of all the above cases the latest judgment pronounced by Hon'ble Apex Court in Criminal Appeal No. 1723/2017 arising out of SLP (Crl.) No. 9549/2016, the Full Bench of the Hon'ble Apex Court in the case of "DPARBATBHAI AAHIR @ PARBATBHAI BHIMSINHBHAI KARMUR AND OTHERS. VS. STATE OF GUJARAT AND ANOTHER", decided on 4th October, 2017, Hon'ble Dr. D.Y. Chandrachud J. delivering the judgment on behalf of the Full Bench has summarized the broad principles with regard to exercise of powers under Section 482 Cr.P.C. in the case of compromise/settlement between the parties which emerges from precedent of the subjects as follows:-

i. "Section 482 preserves the inherent powers of the High Court to prevent an abuse of the process of any court or to secure the ends of justice. The provision does not confer new powers. It only recognizes and preserves powers which inhere in the High Court.
ii.The invocation of the jurisdiction of the High Court to quash a First Information Report or a criminal proceeding on the ground that a settlement has been arrived at between the offender and the victim is not the same as the invocation of jurisdiction for the purpose of compounding an offence. While compounding an offence, the power of the court is governed by the provisions of Section 320 of the Code of Criminal Procedure, 1973. The power to quash under Section 482 is attracted even if the offence is non-compoundable.
iii. In forming an opinion whether a criminal proceeding or complaint should be quashed in exercise of its jurisdiction under Section 482, the High Court must evaluate whether the ends of justice would justify the exercise of the inherent power;
iv. While the inherent power of the High Court has a wide ambit and plenitude it has to be exercised; (i) to secure the ends of justice or (ii) to prevent an abuse of the process of any court;
v. The decision as to whether a complaint or First Information Report should be quashed on the ground that the offender and victim have settled the dispute, revolves ultimately on the facts and circumstances of each case and no exhaustive elaboration of principles can be formulated;
vi. In the exercise of the power under Section 482 and while dealing with a plea that the dispute has been settled, the High Court must have due regard to the nature and gravity of the offence. Heinous and serious offences involving mental depravity or offences such as murder, rape and dacoity cannot appropriately be quashed though the victim or the family of the victim have settled the dispute. Such offences are truly speaking not private in nature but have a serious impact upon society. The decision to continue with the trial in such cases is founded on the overriding element of public interest in punishing persons for serious offences;
vii. As distinguished from serious offences, there may be criminal cases which have an overwhelming or predominant element of a civil dispute. They stand on a distinct footing in so far as the exercise of the inherent power to quash is concerned;
viii. Criminal cases involving offences which arises from commercial, financial, mercantile, partnership or similar transactions with an essentially civil flavour may in appropriate situations fall for quashing where parties have settled the dispute;
ix. In such a case, the High Court may quash the criminal proceeding if in view of the compromise between the disputants, the possibility of a conviction is remote and the continuation of a criminal proceeding would cause oppression and prejudice; and x. There is yet an exception to the principle set out in propositions (viii) and (ix) above. Economic offences involving the financial and economic well-being of the state have implications which lie beyond the domain of a mere dispute between private disputants. The High Court would be justified in declining to quash where the offender is involved in an activity akin to a financial or economic fraud or misdemeanour. The consequences of the act complained of upon the financial or economic system will weigh in the balance."

8. Having profound regard to the aforesaid case law and keeping in view that it is a matrimonial dispute and the first informant/opposite party no.2 does not want to pursue the matter, I am of the opinion that in order to meet the ends of justice and avert the abuse of court's process the impugned order as well as proceedings of the aforesaid case be quashed forthwith.

9. The present 482 Cr.P.C. application stands allowed. Keeping in view the compromise arrived at between the parties, the entire criminal proceedings of Criminal Case No. 754 of 2013 (State Vs Smt. Lalita and others) arising out of Case Crime No. 341 of 2013 under Sections 420, 467, 468, 471 IPC, Police Station Sikandra, District Agra, pending in the court of the Chief Judicial Magistrate, Agra are hereby quashed.

10. This order is being passed by this Court after hearing the learned counsel for contesting parties. This Court has not verified the credentials of the contesting parties. If at all, opposite party no.2 feels that he has been duped or betrayed, then in that event, he may file recall application explaining the reasons for filing the said application.

11. Let a copy of the order may be transmitted to the concerned lower court within 20 days.

Order Date :- 11.7.2023 Pratima