2021 INSC 0583 REPORTABLE  IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO. 1489 of 2012 Ramgopal & Anr.         ..... Appellant(s)                                        VERSUS The State of Madhya Pradesh  ..... Respondent WITH CRIMINAL APPEAL NO.1488 of 2012 Krishnappa & Ors. ..... Appellant(s)                                        VERSUS State of Karnataka ..... Respondent JUDGMENT Surya Kant, J. These   two   Criminal   Appeals,   No.   1489   of   2012   emanating   from the judgment and order dated 27 th   November, 2009 of the High Court of Madhya Pradesh, Gwalior Bench and No. 1488 of 2012 arising out of   judgment   and   order   dated   9 th   January,   2009   passed   by   the   High Court   of   Karnataka,   though,   pertain   to   two   different   and   distinct Page  |  1 occurrences, but are proposed to be disposed of by way of a common order   as   the   short   question   of   law   involved   in   both   these   appeals   is identical.  B RIEF  F ACTS   OF  C RIMINAL  A PPEAL  N O . 1489  OF  2012 2. The   prosecution   version,   arising   out   of   FIR   dated   3 rd   November 2000,   Police   Station   Ambah,   Morena,   M.P.   is   that   on   account   of certain   monetary   dispute,   the   Appellants   abused   and   assaulted Padam   Singh  (Complainant).   Appellant  No.1  is  alleged  to  have  struck the   Complainant   with   a   pharsa ,   which   resultantly   cut   off   the   little finger   of   his   left   hand.   Appellant   No.2   also   struck   lathi   blows   on   the body   of   the   Complainant.   Appellants   were   thereafter   committed   for trial   under   Sections   294,   323   and   326   read   with   34   of   Indian   Penal Code,   1860   (hereinafter,   ‘IPC’)   and   Section   3   of   the   Prevention   of Atrocities   (Scheduled   Caste   and   Scheduled   Tribes)   Act,   1989.   Upon analyzing   the   evidence,   the   Learned   Judicial   Magistrate(FC),   Ambah, convicted   the  Appellants  under  Sections   294,   323  and  326   read   with 34   IPC   with   a   maximum   sentence   of   three   years   under   Section   326 read with 34 IPC. They were acquitted of the remaining charges. 3. The   Appellants   assailed   their   conviction   before   the   Court   of Additional   Sessions   Judge,   Ambah.   During   the   pendency   of   that Appeal,   the   Appellants   and   the   Complainant   reconciled   their Page  |  2 difference(s)   and   a   compromise   ensued   between   them   on   13 th September   2006.   Learned   Sessions   Judge   took   notice   of   the settlement, moved jointly by the parties, and compounded the offences under   Sections   294   and   323   read   with   34   IPC,   acquitting   the Appellants   of   the   same.   The   Court,   nevertheless,   maintained   their conviction under Section 326 read with 34 IPC, since the said offence is   `non­compoundable’   within   the   scheme   of   Section   320   Cr.P.C. Learned   Additional   Sessions   Judge,   taking   into   consideration   the settlement between the parties, reduced the quantum of sentence from Rigorous Imprisonment of three years to one year. Still aggrieved, the Appellants   preferred   a   Criminal   Revision   before   the   High   Court   of Madhya   Pradesh,   Gwalior   Bench,   challenging   their   conviction   and sentence.   Alternatively,   they   sought   compounding   of   offence   under Section   326   IPC   in   light   of   the   compromise.   However,   such   a   prayer was not acceded to by the High Court, re­iterating  that the offence is ‘non­compoundable’.   The   High   Court,   even   so,   further   reduced   the duration   of   imprisonment   to   the   period   already   undergone   by   the Appellants.   The   Appellants   are   now   before   this   Court,   seeking compounding of their  Actus Reus  under Section 326 IPC in view of the settlement between parties. B RIEF  F ACTS   OF  C RIMINAL  A PPEAL  N O . 1488  OF  2012 Page  |  3 4. The   incident   is   charted   from   FIR   No.   24   of   1995,   Police   Station Thirthahalli,   Shimoga,   Karnataka,   dated   28 th   January   1995.   As   per the   allegations,   the   Appellants   and   the   other   accused   persons,   all   of whom   belong   to   the   same   family,   were   aggrieved   against   the Complainant as he had imparted some inculpatory information to the Forest Department officials, which had caused financial loss to them. The disgruntled Appellants lured the Complainant to their house and assaulted   him   with   weapons   after   tying   his   hands   to   a   window.   It   is further   alleged   that   Accused   Nos.   5   to   7   instigated   the   Appellants   to assault the Complainant, besides kicking him with fists and legs. The Complainant’s   family   members   found   him   semi­conscious   lying   in   a pit near their house. 5. The   Appellants,   together   with   Accused   Nos.   5   and   7   were   tried and   convicted  under  Sections   143,   144,   147,  148,  342,  324   and   326 read   with   149   IPC   and   the   maximum   sentence   awarded   to   them   was two   years   simple   imprisonment   under   Section   326   IPC.   The   trial against Accused No. 6 was split after filing of the chargesheet, since he remained   absconding.   The   Appellants   along   with   the   co­accused, approached the High Court of Karnataka, challenging their conviction and   sentence.   The   High   Court   acquitted   Accused   Nos.   5   &   7   finding insufficient evidence to sustain their involvement in the subject crime, but   maintained   the   conviction   and   sentence   qua   the   Appellants.   In Page  |  4 this   case   as   well,   the   parties   entered   into   a   compromise.     The   said compromise was, however, not placed on record before the Trial Court or   the   High   Court.   The   Appellants   are   now   seeking   ‘compounding   of the   offences’   and   their   consequential   acquittal   on   the   basis   of   the compromise reached between them and the Complainant­victim. 6. When   both   these   appeals   came   up   for   hearing,   a   two­Judge Bench   of   this   Court,   vide   common   order   dated   21 st   September   2012 granted leave to appeal. The Bench further directed the appeals to be listed after the disposal of reference made in  Gian Singh vs. State of Punjab 1 , where  a 3­Judge  Bench of this  Court,  at that point in time, was considering the issue as to whether `non­compoundable’ offences can   be   `compounded’   by   a   Court   or   in   the   alternative,   whether   the High   Court   in   exercise   of   its   inherent   powers   under   Section   482 Cr.P.C.   could   quash   non­compoundable   offences,   based   on   a compromise/settlement   arrived   at   between   the   accused   and   the victim­complainant, and if so, under what circumstances.  7. The   Appellants,   in   both   the   appeals,   thus   seek   the   Court   to invoke   powers   under   Article   142   of   the   Constitution   to   do   complete justice to them. A NALYSIS : 1 (2012) 10 SCC 303 Page  |  5 8. We   have   heard   learned   Counsels   for   the   Appellants   and   the State(s) at a considerable length. The questions of law concerning the power   of   a   High   Court   to   quash   proceedings   emanating   from   non­ compoundable   offences   which   have   no   impact   or   depraving   effect   on the society at large, on the basis of a compromise between the accused and   the   victim­complainant,   are   no   longer   res   integra   and   the   same have   been authoritatively settled by this Court in affirmative .   Learned Counsel   for   the   Appellants   and   Complainant(s)   in   both   the   appeals have,   therefore,   heavily   counted   on   the   compromise/settlement between the parties and seek quashing of the criminal prosecution in its entirety, Learned State Counsel(s) without controverting the factum of compromise, vehemently opposed such a recourse and asserted that no substantial question of law is involved in these appeals. 9. Before   scrutinizing   the   facts   of   these   cases   and   rephrasing   the scope   of   powers   exercisable   by   a   High   Court   under   Section   482 Cr.P.C., it would be apropos to illuminate the following principles laid down by a 3­Judge Bench of this Court in  Gian Singh (Supra)  case : “61.   …the   power   of   the   High   Court   in   quashing   a criminal  proceeding  or   FIR   or  complaint   in   exercise   of its   inherent   jurisdiction   is   distinct   and   different   from the   power   given   to   a   criminal   court   for   compounding the offences under Section 320 of the Code.   Inherent power   is   of   wide   plenitude   with   no   statutory limitation   but   it   has   to   be   exercised   in   accord with the guideline engrafted in such power viz. : Page  |  6 (i)  to  secure  the ends  of  justice,  or  (ii)  to  prevent abuse of the process of any court. In what cases power   to   quash   the   criminal   proceeding   or complaint   or   FIR   may   be   exercised   where   the offender   and   the   victim   have   settled   their dispute   would   depend   on   the   facts   and circumstances of each case and no category can be   prescribed.   However,   before   exercise   of   such power,   the   High   Court   must   have   due   regard   to   the nature  and  gravity  of  the  crime.  Heinous  and  serious offences   of   mental   depravity   or   offences   like   murder, rape,   dacoity,   etc.   cannot   be   fittingly   quashed   even though   the   victim   or   victim's   family   and   the   offender have settled the dispute. Such offences are not private in   nature   and   have   a   serious   impact   on   society. Similarly, any compromise between the victim and the offender   in   relation   to   the   offences   under   special statutes   like   the   Prevention   of   Corruption   Act   or   the offences   committed   by   public   servants   while   working in that capacity, etc.; cannot provide for any basis for quashing   criminal   proceedings   involving   such offences.   But   the   criminal   cases   having overwhelmingly   and   predominatingly   civil flavour   stand   on   a   different   footing   for   the purposes   of   quashing,   particularly   the   offences arising   from   commercial,   financial,   mercantile, civil,   partnership   or   such   like   transactions   or the offences arising out of matrimony relating to dowry,   etc.   or   the   family   disputes   where   the wrong is  basically private or personal in nature and   the   parties   have   resolved   their   entire dispute. In this category of cases, the High Court may   quash   the   criminal   proceedings   if   in   its view,   because   of   the   compromise   between   the offender   and   the   victim,   the   possibility   of conviction is remote and bleak and continuation of   the   criminal   case   would   put   the   accused   to great   oppression   and   prejudice   and   extreme injustice   would   be   caused   to   him   by   not quashing   the   criminal   case   despite   full   and complete   settlement   and   compromise   with   the Page  |  7 victim.   In other words, the High Court must consider whether  it   would   be  unfair  or  contrary  to   the   interest of   justice   to   continue   with   the   criminal   proceeding   or continuation   of   the   criminal   proceeding   would tantamount   to   abuse   of   process   of   law   despite settlement   and   compromise   between   the   victim   and the   wrongdoer   and   whether   to   secure   the   ends   of justice, it is appropriate that the criminal case is put to an end and if the answer to the above question(s) is in the affirmative, the High Court shall be well within its jurisdiction to quash the criminal proceeding.” (Emphasis Applied) 10. The   compendium   of   these   broad   fundamentals   structured   in more   than   one   judicial   precedent,   has   been   recapitulated   by   another 3­Judge Bench  of this Court in  State of Madhya Pradesh vs. Laxmi Narayan & Ors . 2  elaborating: “(1) 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; (2)   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; (3) Similarly, such power is not to be exercised for the offences under the special statutes like the Prevention of   Corruption  Act   or   the  offences   committed   by  public 2 (2019) 5 SCC 688, ¶ 15 Page  |  8 servants while working in that capacity  are  not to  be quashed   merely   on   the  basis   of   compromise   between the victim and the offender; (4) xxx  xxx xxx (5)  While exercising the power under Section 482 of the Code to quash the criminal proceedings in respect of non­compoundable offences, which are private   in   nature   and   do   not   have   a   serious impact 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. ” (Emphasis Applied) 11. True it is that offences which are ‘non­compoundable’ cannot be compounded   by   a   criminal   court   in   purported   exercise   of   its   powers under   Section   320   Cr.P.C.   Any   such   attempt   by   the   court   would amount to alteration, addition and modification of Section 320 Cr.P.C, which   is   the   exclusive   domain   of   Legislature.   There   is   no   patent   or latent   ambiguity   in   the   language   of   Section   320   Cr.P.C.,   which   may justify its wider interpretation and include such offences in the docket of   ‘compoundable’   offences   which   have   been   consciously   kept   out   as non­compoundable.   Nevertheless,   the   limited   jurisdiction   to compound   an   offence   within   the   framework   of   Section   320   Cr.P.C.   is not   an   embargo   against   invoking   inherent   powers   by   the   High   Court Page  |  9 vested in it under Section 482 Cr.P.C. The High Court, keeping in view the   peculiar   facts   and   circumstances   of   a   case   and   for   justifiable reasons   can  press  Section   482  Cr.P.C.   in  aid   to   prevent  abuse  of  the process of any Court and/or to secure the ends of justice. 12. The   High   Court,   therefore,   having   regard   to   the   nature   of   the offence   and   the   fact   that   parties   have   amicably   settled   their   dispute and   the   victim   has   willingly   consented   to   the   nullification   of   criminal proceedings,   can   quash   such   proceedings   in   exercise   of   its   inherent powers   under   Section   482   Cr.P.C.,   even   if   the   offences   are   non­ compoundable.   The   High   Court   can   indubitably   evaluate   the consequential   effects   of   the   offence   beyond   the   body   of   an   individual and thereafter adopt a pragmatic approach, to ensure that the felony, even   if   goes   unpunished,   does   not   tinker   with   or   paralyze   the   very object of the administration of criminal justice system. 13. It appears to us that criminal proceedings involving non­heinous offences or where the offences are pre­dominantly of a private nature, can   be   annulled   irrespective   of   the   fact   that   trial   has   already   been concluded or appeal stands dismissed against conviction. Handing out punishment is not the sole form of delivering justice. Societal method of applying laws evenly is always subject to  lawful exceptions. It goes without   saying,   that   the   cases   where   compromise   is   struck   post­ conviction,   the   High   Court   ought   to   exercise   such   discretion   with Page  |  10 rectitude, keeping in view the circumstances surrounding the incident, the   fashion   in   which   the   compromise   has   been   arrived   at,   and   with due   regard   to   the   nature   and   seriousness   of   the   offence,   besides   the conduct of the accused, before and after the incidence. The touchstone for   exercising   the   extra­ordinary   power   under   Section   482   Cr.P.C. would be to secure the ends of justice. There can be no hard and fast line constricting the power of the High Court to do substantial justice. A   restrictive   construction   of   inherent   powers   under   Section   482 Cr.P.C. may lead to rigid or specious justice, which in the given facts and   circumstances   of   a   case,   may   rather   lead   to   grave   injustice.     On the   other   hand,   in   cases   where   heinous   offences   have   been   proved against   perpetrators,   no   such   benefit   ought   to   be   extended,   as cautiously   observed   by   this   Court   in   Narinder   Singh   &   Ors.   vs. State of Punjab & Ors. 3  and Laxmi Narayan (Supra) . 14. In   other   words,   grave   or   serious   offences   or   offences   which involve   moral   turpitude   or   have   a   harmful   effect   on   the   social   and moral fabric of the society or involve matters concerning public policy, cannot be  construed betwixt two  individuals  or groups  only,  for  such offences   have   the   potential   to   impact   the   society   at   large.   Effacing abominable offences through quashing process would not only send a wrong signal to the community but may also accord an undue benefit 3 (2014) 6 SCC 466, ¶ 29 Page  |  11 to unscrupulous habitual or professional offenders, who can secure a ‘settlement’   through   duress,   threats,   social   boycotts,   bribes   or   other dubious means. It is well said that “let no guilty man escape, if it can be avoided.” 15. Given   these   settled   parameters,   the   order   of   the   High   Court   of Madhya Pradesh culminating into  Criminal Appeal No. 1489 of 2012, to   the   extent   it   holds   that   the   High   Court   does   not   have   power   to compound a non­compoundable offence, is in ignorance of its inherent powers   under   Section   482   Cr.P.C.   and   is,   thus,   unsustainable. However, the judgment and order dated 9 th  January, 2009 of the High Court   of   Karnataka,   giving   rise   to   Criminal   Appeal   No.   1488   of   2012 cannot be faulted with on this count for the reason that the parties did not bring any compromise/settlement to the notice of the High Court. 16. Let us now delve into the nature of  powers vested in this Court under   Article   142   of   the   Constitution,   with   an   intent   to   do   complete justice.   It   would   be   ad   rem   to   outrightly   cite   the   Constitution   Bench decision in  Union Carbide Corporation & Ors. vs. Union of India & Ors. 4 , where this Court has ruled as follows: “83.   It   is   necessary   to   set   at   rest   certain misconceptions   in   the   arguments   touching   the scope   of   the   powers   of   this   Court   under   Article 142(1)   of   the   Constitution.   These   issues   are 4 (1991) 4 SCC 584, 83 Page  |  12 matters   of   serious   public   importance.   The proposition that a provision in any ordinary law irrespective   of   the   importance   of   the   public policy   on   which   it   is   founded,   operates   to   limit the   powers   of   the   apex   Court   under   Article 142(1)   is   unsound   and   erroneous.   In both   Garg   [1963 Supp 1 SCR 885, 899­900 : AIR 1963 SC 996] as well as   Antulay cases   [(1988) 2 SCC 602 : 1988  SCC  (Cri)  372]  the  point   was  one  of  violation  of constitutional provisions and constitutional rights. The observations   as   to   the   effect   of   inconsistency   with statutory provisions were really unnecessary in those cases as the decisions in the ultimate analysis turned on the breach of constitutional rights.   We agree with Shri Nariman that the power of the Court under Article   142   insofar   as   quashing   of   criminal proceedings   are   concerned   is   not   exhausted   by Section   320   or   321   or   482   CrPC   or   all   of   them put   together.   The   power   under   Article   142   is   at an   entirely   different   level   and   of   a   different quality .   Prohibitions or limitations or provisions contained   in   ordinary   laws   cannot,   ipso   facto, act   as   prohibitions   or   limitations   on   the constitutional   powers   under   Article   142.   Such prohibitions   or   limitations   in   the   statutes   might embody   and   reflect   the   scheme   of   a   particular   law, taking   into   account   the   nature   and   status   of   the authority  or  the  court on  which  conferment  of  powers —   limited   in   some   appropriate   way   —   is contemplated.   The   limitations   may   not   necessarily reflect   or   be   based   on   any   fundamental considerations   of   public   policy.   Sri   Sorabjee,   learned Attorney General, referring to   Garg case   [1963 Supp 1 SCR   885,   899­900   :   AIR   1963   SC   996]   ,   said   that limitation   on   the   powers   under   Article   142   arising from “inconsistency with express statutory provisions of   substantive   law”   must   really   mean   and   be understood   as   some   express   prohibition   contained   in any   substantive   statutory   law.   He   suggested   that   if the   expression   ‘prohibition’   is   read   in   place   of ‘provision’ that would perhaps convey the appropriate idea.   But   we   think   that   such   prohibition   should   also Page  |  13 be   shown   to   be   based   on   some   underlying fundamental   and   general   issues   of   public   policy   and not merely incidental to a particular statutory scheme or pattern. It will again be wholly incorrect to say that powers under Article 142 are subject to such express statutory   prohibitions.   That   would   convey   the   idea that   statutory   provisions   override   a   constitutional provision.   Perhaps,   the   proper   way   of   expressing the   idea   is   that   in   exercising   powers   under Article   142   and   in   assessing   the   needs   of “complete justice” of a cause or matter, the apex Court   will   take   note   of   the   express   prohibitions in   any   substantive   statutory   provision   based   on some   fundamental   principles   of   public   policy and   regulate   the   exercise   of   its   power   and discretion accordingly. The proposition does not relate   to   the   powers   of   the   Court   under   Article 142,   but   only   to   what   is   or   is   not   ‘complete justice’ of a cause or matter and in the ultimate analysis   of   the   propriety   of   the   exercise   of   the power.   No   question   of   lack   of   jurisdiction   or   of nullity can arise .” (Emphasis Applied) 17. The   afore­quoted   precept   has   been   consistently   followed   by   this Court   in   numerous   subsequent   decisions,   including   in   Monica Kumar & Anr. vs. State of U.P. 5 , Manohar Lal Sharma vs. Union of India 6   and   Supreme Court Bar Association vs. Union of India 7 , inter­alia, reiterating that:  “47.   The   plenary   powers   of   this   Court   under   Article 142 of the Constitution are inherent in the Court and are   complementary   to   those   powers   which 5 (2008) 8 SCC 781, ¶ 45 6 (2014) 2 SCC 532, ¶ 43 7 (1998) 4 SCC 409, ¶ 47 Page  |  14 are   specifically   conferred   on   the   Court   by   various statutes   though   are   not   limited   by   those   statutes . These   powers   also   exist   independent   of   the   statutes with   a   view   to   do   complete   justice   between   the parties.     These   powers   are   of   very   wide   amplitude and   are   in   the   nature   of   supplementary   powers.   This power exists as a separate and independent basis of jurisdiction apart from the statutes. It stands upon the foundation   and   the   basis   for   its   exercise   may   be   put on   a   different   and   perhaps   even   wider   footing,   to prevent   injustice   in   the   process   of   litigation   and   to   do complete   justice   between   the   parties .   This   plenary jurisdiction   is,   thus,   the   residual   source   of power   which   this   Court   may   draw   upon   as necessary   whenever it is just and equitable to do so   and in particular to ensure the observance of the   due   process   of   law,   to   do   complete   justice between the  parties ,  while administering justice according to law. There is no doubt that it is an indispensable adjunct to all other powers and is free   from   the   restraint   of   jurisdiction   and operates   as   a   valuable   weapon   in   the   hands   of the   Court   to   prevent   “clogging   or   obstruction   of the stream of justice” …” (Emphasis Applied) 18. It is now a well crystalized axiom that the plenary jurisdiction of this   Court   to   impart   complete   justice   under   Article   142   cannot   ipso facto  be limited or restricted by ordinary statutory provisions. It is also noteworthy   that   even   in   the   absence   of   an   express   provision   akin   to Section   482   Cr.P.C.   conferring   powers   on   the   Supreme   Court   to abrogate   and   set   aside   criminal   proceedings,   the   jurisdiction exercisable under Article 142 of the Constitution embraces this Court with   scopious   powers   to   quash   criminal   proceedings   also,   so   as   to Page  |  15 secure complete justice.  In doing so, due regard must be given to the overarching   objective   of   sentencing   in   the   criminal   justice   system, which   is   grounded   on   the   sub­lime   philosophy   of   maintenance   of peace   of   the   collective   and   that   the   rationale   of   placing   an   individual behind bars is aimed at his reformation. 19. We   thus   sum­up   and   hold   that   as   opposed   to   Section   320 Cr.P.C.   where   the   Court   is   squarely   guided   by   the   compromise between   the   parties   in   respect   of   offences   ‘compoundable’   within   the statutory   framework,   the   extra­ordinary   power   enjoined   upon   a   High Court under Section 482 Cr.P.C. or vested in this Court under Article 142 of the Constitution, can be invoked beyond the metes and bounds of Section 320 Cr.P.C.   Nonetheless, we  reiterate that such powers of wide   amplitude   ought   to   be   exercised   carefully   in   the   context   of quashing  criminal  proceedings,  bearing  in  mind:   (i)   Nature  and  effect of   the   offence   on   the   conscious   of   the   society;   (ii)   Seriousness   of   the injury,   if   any ;   (iii)   Voluntary   nature   of   compromise   between   the accused and the victim; &   (iv)   Conduct of the accused  persons, prior to   and   after   the   occurrence   of   the   purported   offence   and/or   other relevant considerations. 20. Having   appraised   the   afore­stated   para­meters   and   weighing upon   the   peculiar   facts   and   circumstances   of   the   two   appeals   before Page  |  16 us, we are inclined to invoke powers under Article 142 and quash the criminal   proceedings   and   consequently   set   aside   the   conviction   in both the appeals. We say so for the reasons that: Firstly , the occurrence(s) involved in these appeals can be categorized as   purely   personal   or   having   overtones   of   criminal   proceedings   of private nature; Secondly ,   the   nature   of   injuries   incurred,   for   which   the   Appellants have been convicted, do not appear to exhibit their mental depravity or commission   of   an   offence   of   such   a   serious   nature   that   quashing   of which would override public interest;    Thirdly , given the nature of the offence and injuries, it is immaterial that   the   trial   against   the   Appellants   had   been   concluded   or   their appeal(s) against conviction stand dismissed; Fourthly ,   the   parties   on   their   own   volition,   without   any   coercion   or compulsion, willingly and voluntarily have buried their differences and wish to accord a  quietus  to their dispute(s); Fifthly , the occurrence(s) in both the cases took place way back in the years   2000   and   1995,   respectively.   There   is   nothing   on   record   to evince   that   either   before   or   after   the   purported   compromise,   any untoward incident transpired between the parties; Page  |  17 Sixthly , since the  Appellants  and  the complainant(s)  are residents of the   same   village(s)   and/or   work   in   close   vicinity,   the   quashing   of criminal   proceedings   will   advance   peace,   harmony,   and   fellowship amongst the parties who have decided to forget and forgive any ill­will and have no vengeance against each other;  and Seventhly ,   the   cause   of   administration   of   criminal   justice   system would   remain   un­effected   on   acceptance   of   the   amicable   settlement between the parties and/or resultant acquittal of the Appellants; more so looking at their present age. CONCLUSION :  C RIMINAL  A PPEAL  N O .1489  OF  2012 21. Consequently,   and   for   the   reasons   stated   above,   read   with   the settlement dated 13 th  September 2006, we find it appropriate to invoke our   powers   under   Article   142   of   the   Constitution   and   quash   the criminal   proceedings   in   the   aforesaid   case.   As   a   sequel   thereto,   all offences emanating out of the FIR leading to Criminal Appeal No. 1489 of   2012   stand   annulled,   and   the   judgment   and   orders   passed   by   the trial   court,   appellate   court   and   the   High   Court   are   set   aside. Resultantly, the Appellants shall be deemed to have been acquitted of the charged offences for all intents and purposes.  Page  |  18 C RIMINAL  A PPEAL  N O .1488  OF  2012 22. In  so  far  as this  appeal  is  concerned,  we note  that even though the Learned Counsel(s) for the Appellants and the Complainant­victim have jointly stated before this Court that the parties have settled their dispute(s), but no formal settlement has either been brought on record nor has it been even clarified that such a deed of settlement has been recorded.   Admittedly,   the   factum   of   compromise/settlement   between the parties has been raised for the first time before this Court. In the absence of any proof of settlement, we find ourselves hard­pressed to take   cognizance   of   the   asseverated   compromise.   We,   therefore,   direct both the Appellants as well as the complainant­victim to appear before the Chief Judicial Magistrate, Shimoga and submit their settlement, if any, in writing within a period of three months. The C.J.M. shall send a   Report   to   this   Court   immediately,   recording   his   satisfaction   with regard   to   the   genuineness   of   the   compromise.   In   the   event,   the   said Report   would   reflect   a   bona­fide   settlement   between   the   parties,   the present appeal shall also be deemed to have been disposed of in same terms   as   Criminal   Appeal   No.   1489   of   2012,   referred   to   above. Further, the incontrovertible corollary in such event would be that the Appellants   shall   be   treated   to   have   been   acquitted   of   all   the   charged offences for all intents and purposes.  On the other hand, if no formal settlement   is   placed   before   C.J.M.,   Shimoga   within   the   stipulated Page  |  19 period or the Report reflects to the contrary, the criminal appeal shall stand as dismissed as no other substantial question of law is raised or involved in this appeal.  23. Both the Criminal Appeals are  disposed of   in above terms. ……………………….. CJI. (N.V. RAMANA) ………..………………… J. (SURYA KANT) NEW DELHI DATED : 29.09.2021 Page  |  20