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 13, Cited by 17]

Punjab-Haryana High Court

Gurnam Singh And Others vs State Of Haryana And Another on 17 May, 2022

Author: Rajesh Bhardwaj

Bench: Rajesh Bhardwaj

             IN THE HIGH COURT OF PUNJAB & HARYANA AT
                           CHANDIGARH


(279)                                          CRM-M-4952-2022
                                               Date of Decision: 17.05.2022

Gurnam Singh & others                                       --Petitioners

                          Versus

State of Haryana & another                                  --Respondents

CORAM:- HON'BLE MR. JUSTICE RAJESH BHARDWAJ.

Present:-    Mr. Deepak Vashishth, Advocate for the petitioners.

             Mr. Kirpal Singh, A.A.G., Haryana.

             Mr. Amandeep Chhabra, Advocate for respondent no.2.

             ***

RAJESH BHARDWAJ.J (Oral) Instant petition has been filed under Section 482 Cr.P.C. praying for quashing of FIR No.623 dated 23.7.2016 under Section 498-A, 376, 511 IPC, registered at Police Station, City Thanesar, Kurukshetra and all the subsequent proceedings arising therefrom on the basis of compromise dated 19.10.2021 (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 the compromise (Annexure P-2). On the basis of the same, the petitioners are invoking the inherent power of this Court by 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.

1 of 5 ::: Downloaded on - 20-05-2022 02:25:16 ::: CRM-M-4952-2022 -2- This Court vide orders dated 8.2.2022 directed the parties to appear before the Illaqa/Duty Magistrate for recording their statements, as contended before the Court, and the Illaqa/Duty Magistrate was also directed to send its report.

In pursuance of the same, learned CJM, Kurukshetra sent her report dated 10.5.2022 to this Court. With the report she has also annexed the original statement of complainant/respondent no.2 Suman and joint statement of accused/petitioners Gurnam Singh, Parveen Kumar and Pyari Devi recorded on 25.4.2022 along with statement of ASI Ranbir Singh recorded on 5.5.2022. On the basis of the statements, learned CJM, Kurukshetra has concluded in the report that it appears that the parties have entered into a compromise voluntarily and that there is no other accused in the present case and that accused/petitioners have not been declared as Proclaimed Offender in this case. It is also mentioned therein that the FIR was registered against four persons out of which three persons are petitioners and one Balbir Singh, who has expired.

I have heard learned counsel for the parties, perused the record and the report sent by learned CJM, Kurukshetra.

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 2 of 5 ::: Downloaded on - 20-05-2022 02:25:16 ::: CRM-M-4952-2022 -3- 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 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 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 3 of 5 ::: Downloaded on - 20-05-2022 02:25:16 ::: CRM-M-4952-2022 -4- 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 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, 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.

4 of 5 ::: Downloaded on - 20-05-2022 02:25:16 ::: CRM-M-4952-2022 -5- The Court is conscious of the fact that Section 376 I.P.C is a heinous offence and non-compoundable. But in the peculiar facts and circumstances and in the larger interest of both the parties and to secure the ends of justice, this Court deems it appropriate to use its discretion under Section 482 Cr.P.C in favour of the parties.

As a result, this Court finds that the case in hand squarely falls within the ambit and parameters settled by judicial precedents and hence, FIR No.623 dated 23.7.2016 under Section 498-A, 376, 511 IPC, registered at Police Station, City Thanesar, Kurukshetra and all the subsequent proceedings arising therefrom are quashed qua the petitioners 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)
17.05.2022                                               JUDGE
lucky
             Whether speaking/reasoned:          Yes/No
             Whether Reportable:                 Yes/No




                                        5 of 5
                   ::: Downloaded on - 20-05-2022 02:25:16 :::