Punjab-Haryana High Court
Surinder Kaur And Others vs State Of Punjab And Others on 4 September, 2014
Author: Sabina
Bench: Sabina
Crl. Misc. No. M-24361 of 2014 -1 -
Crl. Misc. No. M-24846 of 2014
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
1. Crl. Misc. No. M-24361 of 2014
Date of Decision: 4.9.2014.
Surinder Kaur and others ........Petitioners
Vs.
State of Punjab and others ......Respondents
2. Crl. Misc. No. M-24846 of 2014
Hardarshan Singh and others ........Petitioners
Vs.
State of Punjab and others ......Respondents
CORAM: HON'BLE MRS. JUSTICE SABINA
Present: Mr. Navjot Singh, Advocate
for the petitioners.
(in CRM-M No. 24361 of 2014) and
for respondents No. 2 to 4
(in CRM-M No. 24846 of 2014)
Mr. Deep Singh, AAG, Punjab.
Mr. Rakesh Kumar, Advocate
for respondents No. 2 to 6
(in CRM-M No. 24361 of 2014)
and for the petitioners.
(in CRM-M No. 24846 of 2014)
.....
SABINA, J.
Vide this judgment, above mentioned two petitions would be disposed of as the petitioners have sought quashing of FIR No. 142 dated 28.12.2013, under Section 452, 323, 324, 379, 148, 149 of the Indian Penal Code, 1860 ('IPC' for short), GURPREET SINGH 2014.09.05 15:54 I attest to the accuracy and integrity of this document Chandigarh Crl. Misc. No. M-24361 of 2014 -2 - Crl. Misc. No. M-24846 of 2014 registered at Police Station Sadar Kapurthala, District Kapurthala and its cross version registered vide Rapat No. 19 dated 29.12.2014 under Section 452, 354, 323, 148, 149 IPC and Section 325 IPC (added subsequently) at Police Station Sadar Kapurthala, District Kapurthala and all the subsequent proceedings arising therefrom on the basis of compromise effected between the parties.
Learned counsel for the parties have submitted that it is a case of version and cross version. However, now the parties have amicably settled their dispute. Learned counsel for the parties have further submitted that name of respondent No. 6 in CRM-M No. 24361 of 2014 and petitioner No. 5 in CRM-M No. 24846 of 2014 has been inadvertently typed as Sarabjeet Singh son of Tej Singh whereas his name is Sarabpreet Singh son of Tejpal Singh.
Vide order dated 4.8.2014, Area Magistrate was directed to record the statements of the parties and send its report with regard to genuineness of the compromise effected between the parties.
In pursuance to the said order, Area Magistrate after recording the statements of the parties has reported that the compromise effected between the parties was genuine.
As per the Full Bench judgment of this Court in Kulwinder Singh and others vs. State of Punjab, 2007 (3) RCR (Criminal) 1052, High Court has power under Section 482 Cr.P.C. to allow the compounding of non-compoundable offence and quash the prosecution where the High Court felt that the same was required to prevent the abuse of the process of any GURPREET SINGH 2014.09.05 15:54 I attest to the accuracy and integrity of this document Chandigarh Crl. Misc. No. M-24361 of 2014 -3 - Crl. Misc. No. M-24846 of 2014 Court or to otherwise secure the ends of justice. This power of quashing is not confined to matrimonial disputes alone.
Hon'ble the Apex Court in the case of Gian Singh vs. State of Punjab and another 2012 (4) RCR (Crl.) 543, has held as under:-
"57. 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 serious impact on GURPREET SINGH 2014.09.05 15:54 I attest to the accuracy and integrity of this document Chandigarh Crl. Misc. No. M-24361 of 2014 -4 - Crl. Misc. No. M-24846 of 2014 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 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, High Court may quash criminal proceedings if in its view, because of the compromise between the offender and victim, the possibility of conviction is remote and bleak and continuation of criminal case would put 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 GURPREET SINGH 2014.09.05 15:54 I attest to the accuracy and integrity of this document Chandigarh Crl. Misc. No. M-24361 of 2014 -5 - Crl. Misc. No. M-24846 of 2014 of process of law despite settlement and compromise between the victim and 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 affirmative, the High Court shall be well within its jurisdiction to quash the criminal proceeding."
Since the parties have arrived at a compromise and have decided to live in peace, no useful purpose would be served in allowing the criminal proceedings to continue.
Accordingly, both the petitions are allowed. FIR No. 142 dated 28.12.2013, under Section 452, 323, 324, 379, 148, 149 IPC, registered at Police Station Sadar Kapurthala, District Kapurthala and its cross version registered vide Rapat No. 19 dated 29.12.2014 under Section 452, 354, 323, 148, 149 IPC and Section 325 IPC (added subsequently) at Police Station Sadar Kapurthala, District Kapurthala and all the consequential proceedings, arising therefrom, are quashed.
Office is directed to make necessary correction of the name of respondent No. 6 in CRM-M No. 24361 of 2014 and petitioner No. 5 in CRM-M No. 24846 of 2014 as Sarabpreet Singh son of Tejpal Singh.
(SABINA) JUDGE September 04, 2014 Gurpreet GURPREET SINGH 2014.09.05 15:54 I attest to the accuracy and integrity of this document Chandigarh