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 7, Cited by 0]

Punjab-Haryana High Court

Sajna Devi & Anr vs State Of Haryana & Anr on 24 September, 2016

Author: Inderjit Singh

Bench: Inderjit Singh

           In the High Court of Punjab and Haryana at Chandigarh
                                    ......


                     Criminal Misc. No.M-20071 of 2016
                                     .....

                                                    Date of decision:24.9.2016


                           Sajna Devi and another
                                                                .....Petitioners
                                           v.

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


Coram:       Hon'ble Mr. Justice Inderjit Singh
                                   .....


Present:     Mr. Nandan Jindal, Advocate for the petitioners.

             Mr. B.S. Virk, Deputy Advocate General, Haryana
             for the respondent-State.

             Ms. Monika Sharma, Advocate for respondent No.2.
                                  .....

Inderjit Singh, J.

This petition has been filed under Section 482 Cr.P.C. praying for quashing of FIR No.375 dated 9.10.2014 (Annexure-P.1) registered for the offences under Sections 406, 420, 467, 468 and 471 IPC at Police Station City Mandi Dabwali, District Sirsa and all subsequent proceedings arising therefrom in view of the compromise (Annexure-P.2).

The FIR has been registered on the statement of complainant- Ami Lal on the allegations that the accused-petitioners by hatching conspiracy have cheated him. Now with the intervention of respectable persons, the matter has been amicably settled and compromise has been 1 of 3 ::: Downloaded on - 01-10-2016 00:00:36 ::: Cr. Misc. No.M-20071 of 2016 [2] entered into between the parties, therefore, they were directed to appear before learned trial Court for getting their statements recorded in support of the compromise. After doing the needful, learned Sub Divisional Judicial Magistrate, Mandi Dabwali has sent his report dated 19.7.2016 submitting that the compromise arrived at between the parties is without any pressure or coercion from any one and the same is genuine one.

Learned Deputy Advocate General, Haryana, on instructions from the Investigating Officer and learned counsel for complainant- respondent No.2 admit the factum of compromise and submit that in case the parties have indeed settled their dispute, the State would have no objection to the quashing of the FIR in view of the law laid down by the Hon'ble Supreme Court.

I have heard learned counsel for the petitioners as well as learned Deputy Advocate General, Haryana and learned counsel for complainant-respondent No.2 and have gone through the record.

In a decision, based on compromise, none of the parties is a loser. Rather, compromise not only brings peace and harmony between the parties to a dispute, but also restores tranquility in the society. After considering the nature of offences allegedly committed and the fact that both the parties have amicably settled their dispute, continuance of criminal prosecution would be an exercise in futility, as the chances of ultimate conviction are bleak.

Therefore, keeping in view the fact that the matter has been amicably settled and in view of the law laid by the Hon'ble Supreme Court 2 of 3 ::: Downloaded on - 01-10-2016 00:00:37 ::: Cr. Misc. No.M-20071 of 2016 [3] in Gian Singh v. State of Punjab and another, 2012 (4) RCR (Cr.) 543, this petition is allowed and FIR No.375 dated 9.10.2014 (Annexure-P.1) registered for the offences under Sections 406, 420, 467, 468 and 471 IPC at Police Station City Mandi Dabwali, District Sirsa and all subsequent proceedings arising out of the same are hereby quashed.



September 24, 2016.                              (Inderjit Singh)
                                                       Judge
*hsp*

NOTE:       Whether speaking/reasoned:                 Yes
            Whether reportable:                        No




                                  3 of 3
               ::: Downloaded on - 01-10-2016 00:00:37 :::