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 14, Cited by 1]

Punjab-Haryana High Court

Mandeep Singh Mehta vs State Of Haryana And Another on 15 February, 2022

Author: Rajesh Bhardwaj

Bench: Rajesh Bhardwaj

CRM-M-12601-2021 (O&M)
                                                                                  -1-

120             IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH

                                                 CRM-M-12601-2021 (O&M)
                                                 Date of Decision: 15.2.2022

Mandeep Singh Mehta                                          ..... Petitioner
                                    Versus

State of Haryana and another                                 .......Respondents


CORAM: HON'BLE MR. JUSTICE RAJESH BHARDWAJ

Present:        Mr. Pancham Sharma, Advocate, for the petitioner.
                Mr. B.S. Virk, Deputy Advocate General, Haryana.
                Ms. Parmeet, Advocate, for respondent No.2.

Rajesh Bhardwaj, J. (ORAL)

Matter has been taken up through video conferencing via Webex facility in the light of the Pandemic Covid-19 situation and as per instructions.

CRM-4278-2022 Learned counsel for the petitioner has stated that the present application was filed earlier for preponment of the date of hearing in the main case. In view of the fact that application for the same relief has been filed, the present application may kindly be dismissed as not pressed.

In view of his request, the present application is dismissed as not pressed.

CRM-4923-2022 For the reasons mentioned in the application, the same is allowed. The date of hearing in the main case is pre-poned for today. The case is taken up for hearing today itself.

1 of 6 ::: Downloaded on - 01-05-2022 17:53:53 ::: CRM-M-12601-2021 (O&M) -2- Main case Instant petition has been filed under Section 482 Cr.P.C. praying for quashing of FIR No.288, dated 21.7.2018, under Sections 354, 406, 498-A, 506 IPC registered at Police Station Farakpur, Yamuna Nagar and further consequential proceedings arising therefrom on the basis of Compromise dated 21.8.2020 (Annexure P-2).

FIR in question was got registered by complainant-respondent No.2 and the investigation commenced thereon. However, with the intervention of respectables, finally the parties arrived at settlement and they resolved their inter se dispute, which is apparent from Compromise Deed, annexed as Annexure P-2. On the basis of the compromise, the petitioner is praying that continuation of these proceedings would be a futile exercise and an abuse of process of the Court and thus, the FIR in question and all the subsequent proceedings arising therefrom may be quashed in the interest of justice.

This Court vide order dated 18.3.2021 directed the parties to appear before the Illaqa Magistrate for recording their statements, as contended before the Court, and the Illaqa Magistrate was also directed to send its report.

In pursuance of the same, learned Judicial Magistrate First Class, Yamuna Nagar at Jagadhri, sent its report dated 25.3.2021 to this Court. With the report, he has also annexed the original statements of complainant-respondent No.2 Mandeep Kaur and the petitioner Mandeep Singh Mehta recorded on 23.3.2021 and statement of ASI Pradeep Kumar recorded on 25.3.2021. On the basis of the statements, learned Judicial 2 of 6 ::: Downloaded on - 01-05-2022 17:53:53 ::: CRM-M-12601-2021 (O&M) -3- Magistrate First Class, Yamuna Nagar at Jagadhri has concluded in its report that the parties have entered into a compromise voluntarily and there is no other accused except the present petitioner. It is further mentioned that the accused is not involved any other case and he was never declared proclaimed offender in this case.

I have heard learned counsel for the parties, perused the record and the report sent by learned Judicial Magistrate First Class, Yamuna Nagar at Jagadhri.

A bare perusal of statutory provision of the 482 Cr.P.C. would show that the High Court may make such orders, as may be necessary to give effect to any order under this Code or to prevent abuse of the process of any Court or otherwise to secure the ends of justice. Section 320 Cr.P.C. is equally relevant for consideration, which prescribes the procedure for compounding of the offences under the Indian Penal Code.

Keeping in view the nature of offences allegedly committed and the fact that both the parties have amicably settled their dispute, the continuation of criminal prosecution would be a futile exercise. The Hon'ble Supreme Court in a number of cases including Narinder Singh and others Versus State of Punjab and another, 2014 (6) SCC 466; B.S.Joshi and others vs State of Haryana and another (2003) 4 Supreme Court Cases 675 followed by this Court in Full Bench case of Kulwinder Singh and others Vs. State of Punjab and another, 2007(3) RCR 1052 have dealt with the proposition involved in the present case and settled the law.

Thereafter, Hon'ble Supreme Court in Gian Singh vs State of Punjab and another (2012) 10 Supreme Court Cases 303 further dealt with 3 of 6 ::: Downloaded on - 01-05-2022 17:53:53 ::: CRM-M-12601-2021 (O&M) -4- the issue and the earlier law settled by the Supreme Court for quashing of the FIR in State of Haryana vs Bhajan Lal, 1992 Supp (1) SCC 335. Para 61 of the judgment reads as under:-

"61. The position that emerges from the above discussion can be summarised thus: 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; (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 F.I.R may be exercised where the offender and 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 offender in relation to the offences under special statutes like 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 pre-dominatingly 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 4 of 6 ::: Downloaded on - 01-05-2022 17:53:53 ::: CRM-M-12601-2021 (O&M) -5- 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 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 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 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."

Applying the law settled by Hon'ble Supreme Court in plethora of judgments and this High Court it is apparent that when the parties have entered into a compromise, in the nature of cases as prescribed then continuation of the proceedings would be merely an abuse of process of the Court and by allowing and accepting the prayer of the petitioners by quashing the FIR would be securing the ends of justice, which is primarily the object of the legislature enacting under Section 482 Cr.P.C.

In the facts and circumstances, this Court finds that the case in hand squarely falls within the ambit and parameters settled by judicial precedents and hence, FIR No.288, dated 21.7.2018, under Sections 354, 406, 498-A, 506 IPC registered at Police Station Farakpur, Yamuna Nagar 5 of 6 ::: Downloaded on - 01-05-2022 17:53:53 ::: CRM-M-12601-2021 (O&M) -6- and all subsequent proceedings arising therefrom, are hereby quashed qua the petitioner on the basis of compromise (Annexure P-2).

Needless to say that the parties shall remain bound by the terms and conditions of the compromise and their statements recorded before the Court below.

Petition stands allowed.



                                               (RAJESH BHARDWAJ)
15.2.2022                                          JUDGE
sharmila
                   Whether Speaking/Reasoned   :     Yes/No
                   Whether Reportable          :     Yes/No




                               6 of 6
            ::: Downloaded on - 01-05-2022 17:53:53 :::