High Court Madhya Pradesh High Court

Sanjay Sharma vs The State Of Madhya Pradesh on 30 March, 2011

Madhya Pradesh High Court
Sanjay Sharma vs The State Of Madhya Pradesh on 30 March, 2011
      HIGH COURT OF MADHYA PRADESH : JABALPUR

                    M.Cr.C. No. 6361/2010

                    Sanjay Sharma and others
                               -Vs-
                    State of M.P. and another


            PRESENT :          Hon. M.A.Siddiqui,J.

             Shri Sanjay Patel , Adv. for petitioners.

             Shri Akshay       Namdeo,   PL      for   respondent
             no.1/State.

             Shri Siddharth Datt, Adv. for respondent no.2.

        ORDER RESERVED ON 28/03/2011.

        ORDER PASSED ON           30/03/2011.

                           ORDER

(1) This petition under Section 482 of Cr.P.C. has been

filed by the petitioners to invoke the extra ordinary

powers of this Court to quash the proceedings in

Criminal Case No. 1234/06 pending in the Court of

JMFC, Bhopal against the petitioners for the offence

under Section 498-A IPC and Sections 3/4 of Dowry

Prohibition Act. This petition has been filed after

framing of the charges.

(2) Undisputedly, this is the second petition under

Section 482 of Cr.P.C. First M.Cr.C. No.

11035/2006 was dismissed by this Court on

26.03.08.

-2-

(3) Learned counsel for petitioners submits that

petitioners are the members of joint hindu family.

Petitioner no.1 was married to respondent no.2 Smt.

Tanu Sharma on 20.04.03. It is alleged that from

the very beginning she started fighting with her

mother-in-law Smt. Shakuntala Sharma (now dead)

for residing separately, for which she was

accommodated and family was shifted to E/1, Arera

Colony, Bhopal, still respondent no.2 was not

satisfied and she started raising disputes and

thereafter left the matrimonial house and started

living at Chhatarpur, she pressurized petitioner

no.1/husband to live at Chhatarpur. Petitioner

no.2 is the elder brother of petitioner no.1 (Jeth of

respondent no.2), and petitioner no.3 is the wife of

petitioner no.2 (Jethani of respondent no.2) and

petitioner no.4 is sister-in-law (Nand of respondent

no.2), all were living separately. Respondent no.2

lodged the report and case under Sections 498-A

IPC and Sections 3/4 of Dowry Prohibition Act was

registered against the petitioners which is pending

consideration in the Court of JMFC, Bhopal. In the

meanwhile, respondent no.2 entered into a
-3-

compromise and the matrimonial matter was

settled.

(4) Learned counsel for petitioners submits that in the

matrimonial case, respondent no.2 was examined

on 15.01.09 in which she asserted that there was

no chance of any joint living so she has filed joint

application for divorce in which she has also

narrated that no dispute remains there and all

disputes have been settled out of Court, and in

future nobody will take any action against each

other. Learned counsel for petitioners submits that

from the statement of respondent no.2 it should be

drawn that this matter of 498-A IPC and sections

3/4 of Dowry Prohibition Act has also been settled

as such the proceedings may be quashed.

(5) Learned counsel for respondent no.2 objects, he has

submitted that the matter of matrimonial dispute

was settled and for future it was agreed that no

action will be taken, but the FIR was lodged in this

case in March, 2004, and had there been some

compromise in this matter, then it would have been

agreed separately, the compromise was for

matrimonial case only. Counsel for respondent no.2

submits that earlier petition under Section 482
-4-

Cr.P.C. has been dismissed so new petition is

barred because learned counsel for the applicants

did not take any care to revive that petition.

(6) Learned counsel for petitioners has placed reliance

on a decision of Apex Court in Ruchi Agarwal vs.

Amit Kumar Agrawal and others 2005 SCC (Cri.)

719 in which it has been held that if there is some

compromise in writing and subsequently if any

party disputes the compromise, then it cannot be

permitted and in such a case the proceedings

should be quashed and the same have been

quashed by Hon’ble Apex Court.

Learned counsel for respondent no.2 submits that

the above case law does not apply to the facts of the

instant case. Here, no compromise took place for the

criminal case referred above.

I do agree with the submission raised by learned

counsel for respondent no.2 that no compromise took

place between the parties regarding the present case.

(7) Learned counsel has further placed reliance on a

decision of Single Bench of this Court in Sanjay

Anand vs. State of M.P. 2006 (1) MPWN Note No.

98 in which it has been held that a criminal case

under S.498-A IPC and Ss.3/4 of Dowry Prohibition
-5-

Act, 1961, though not compoundable, but this

Court can quash FIR, complaint and proceedings in

interest of justice.

There is no dispute with the aforesaid case law, but

in the case in hand, no compromise took place between

the parties.

(8) Learned counsel for petitioners submits that

according to case law of B.S.Joshi and others vs. State

of Haryana and another (2003) 4 SCC 675, the

proceedings may be quashed.

(9) It cannot be disputed that by invoking the extra

ordinary powers under Section 482 Cr.P.C., the

proceedings in non-compoundable case under Section

498-A IPC can be quashed, but for that there should be

some specific compromise between the parties. Here in

the case in hand, learned counsel for petitioners want

that from the compromise entered in the matrimonial

case, it should be drawn that this matter has also been

compromised, but that is not true. For every case, there

should be specific compromise. Since respondent no.2 is

categorically objecting for any compromise in this case,

so the proceedings in aforesaid Criminal Case No.

1234/06 cannot be quashed.

-6-

(10) So, looking to the above circumstances of the case, I

find no ground to invoke the extra ordinary jurisdiction of

this Court under S.482 Cr.P.C. Petition being devoid of

merits is hereby dismissed.

(M.A.SIDDIQUI)
JUDGE
30/03/2011.

Jk.