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 0]

Punjab-Haryana High Court

Gian Singh Etc vs The State Of Punjab & Ors on 22 November, 2010

Author: Jaswant Singh

Bench: Jaswant Singh

Crl. Misc.No.M 18658 of 2010                              # 1#

    IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
               HARYANAT AT CHANDIGARH.


                                              Crl. Misc.No.M 18658 of 2010

                                               Date of Decision:-22.11.2010

Gian Singh etc.

                                                             ......Petitioners.

                                 Versus

The State of Punjab & Ors.

                                                           ......Respondents.


CORAM:- HON'BLE MR. JUSTICE JASWANT SINGH.


Present:-      Mr. S.K. Chawla, Advocate
               for the Petitioners.

               Mr. Gaurav Garg Dhuriwala, AAG Punjab.

               Mr. G.S. Sandhu, Advocate
               for Respondent no.2-Complainant.

                                 ***

JASWANT SINGH, J.

Prayer is under section 482 Cr.PC for quashing of FIR No.296 dated 11.09.2007 under Sections 323 and 341 of Indian Penal Code registered with Police Station Baghapurana, District Moga(later on offence added under Section 326 IPC) as well as subsequent proceedings on the basis of compromise dated 22.05.2010(Annexure P-2) arrived at between the parties.

As per allegations in the FIR, complainant Balwant Singh was a daily wages employee in Market Committee, Baghaphura. On 7.9.2007 at about 2.30 when he was going to Nihal Singh Wala from Bahapura on his Crl. Misc.No.M 18658 of 2010 # 2# motor cycle and reached near Shermen Hotel, petitioner no.1-Gian Singh armed with Khanda, petitioner no.2-Kewal Singh armed with Kirpan along with two other persons both armed with their respective weapons Dangs stopped him and started beating him. Petitioner no.1-Gian Singh gave Khanda blow on the left side of head of complainant from reverse side and petitioner no.2-Kewal Sikngh gave Kirpan blow on the left eye from reverse side of the complainant. On raising alarm by the complainant one Baljeet Singh came to the spot and save the complainant from the hands of the petitioners and their co-accused. Thereafter the present FIR was registered.

Upon notice of motion parties appeared and were directed to approach the learned Illaqa Magistrate by making appropriate application for getting their statements recorded in terms of the compromise and who shall submit its report regarding the genuineness of the compromise.

Report (Mark-A) in the shape of letter dated 26.10.2010 of learned Judicial Magistrate Ist Class, Moga has been received wherein it is stated that the parties appeared before that court and suffered statements recorded separately in terms of the compromise thereby stated that the matter between the parties has been compromised and complainant has no objection if the aforesaid FIR and all consequential proceedings are quashed against the petitioners.

From the report submitted it is evident that the dispute between the petitioners-accused and the complainant has been amicably resolved by entering into compromise wherein the complainant has stated that he has no objection if the present FIR against the petitioners-accused is quashed.

Learned State Counsel on instructions from HC Chamkaur Singh submits that untrace report in the present FIR has been filed before Crl. Misc.No.M 18658 of 2010 # 3# the trial court on 15.12.2007 and is unable to raise any serious objection in view of the statements recorded in terms of the aforesaid compromise whereby the complainant is not willing to support the case of the prosecution.

Hon'ble Supreme Court in (2003)4 SCC 675 B.S. Joshi & Others Vs. State of Haryana & Another has made it explicitly clear in para 15 of its judgment 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 effect the powers under Section 482 of the Code.

A Full Bench of this Court in Kulwinder Singh and others v. State of Punjab and another, 2007(3) RCR (Criminal) 1052 has also held that this Court, in appropriate cases, while exercising powers under Section 482 Cr.P.C., may quash an FIR disclosing the commission of non- compoundable offences. The relevant extracts read as under:-

"The only inevitable conclusion from the above discussion is that there is no statutory bar under the Cr.P.C., which can affect the inherent power of this Court under Section 482. Further, the same cannot be limited to matrimonial cases alone and the Court has the wide power to quash the proceedings even in non-compoundable offences notwithstanding the bar under Section 320 of the Cr.P.C., in order to prevent the abuse of law and to secure the ends of justice."

Hon'ble Apex Court in another case in J.T. 2008(9) S.C. 192 Nikhil Merchant Vs. Central Bureau of Investigation & Another while relying upon its decision in B.S. Joshi's case(supra) has also held that in view of the compromise arrived at between the parties, the technicalities Crl. Misc.No.M 18658 of 2010 # 4# should not be allowed to stand in the way in the quashing of criminal proceedings and the continuance of the same after compromise between the parties would be a futile exercise.

Similar views were expressed by Hon'ble the Apex Court in Madan Mohan Abot v. State of Punjab 2008(4) SCC 582, the relevant extract of which is as under:-

"We need to emphasise that it is perhaps advisable that in disputes where the question involved is of a purely personal nature, the court should ordinarily accept the terms of the compromise even in criminal proceedings as keeping the matter alive with no possibility of a result in favour of the prosecution is a luxury which the courts, grossly overburdened as they are, cannot afford and that the time so saved can be utilised in deciding more effective and meaningful litigation. This is a common sense approach to the matter based on ground of realities and bereft of the technicalities of the law." Keeping in view the above settled legal position and taking into account the fact that both the parties have desired to live in peace and harmony and carry on with their lives without any ill will or rancour by resolving their differences and entering into the aforesaid compromise, it is evident that it is a fit case where there is no legal impediment in the way of the Court to exercise its inherent powers under Section 482 Cr.P.C., for quashing of the FIR in the interest of justice.

Accordingly, the present petition is allowed and FIR No.296 dated 11.09.2007 under Sections 323 and 341 of Indian Penal Code registered with Police Station Baghapurana, District Moga(later on offence added under Section 326 IPC) as well as the subsequent proceedings arising Crl. Misc.No.M 18658 of 2010 # 5# therefrom are quashed against the petitioners.

( JASWANT SINGH ) JUDGE 22nd November, 2010 Vinay