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 12, Cited by 0]

Punjab-Haryana High Court

Rajvir Singh vs State Of Punjab And Anr on 23 October, 2019

Author: Arvind Singh Sangwan

Bench: Arvind Singh Sangwan

CRM-M No.64332 of 2018 (O&M)                                                1

    IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                   CHANDIGARH



                                           CRM-M No.64332 of 2018 (O&M)
                                                  Decided on: 23.10.2019


Rajvir Singh
                                                                ....Petitioner

                                    Versus

State of Punjab and another
                                                             ....Respondents


CORAM: HON'BLE MR JUSTICE ARVIND SINGH SANGWAN

Present :      Mr. Deepak Bhardwaj, Advocate
               for the petitioner.

               Mr. Joginder Pal Ratra, DAG, Punjab.

               Mr. M.S. Kathuria, Advocate
               for respondent No.2.

ARVIND SINGH SANGWAN, J. (Oral)

The petitioner has prayed for quashing of FIR No.284 dated 20.11.2007, for offence punishable under Sections 394 of the Indian Penal Code (in short 'IPC'), Section 394 IPC dropped later and Sections 341, 323, 427, 148, 149 IPC were added, registered at Police Station Banga, District Nawanshaher (Annexure P1), on the basis of the compromise effected between the parties.

Vide order dated 09.01.2019, the parties were directed to appear before the trial Court/Illaqa Magistrate to get their statements recorded with regard to genuineness of the compromise.

A report dated 14.10.2019 has been submitted by the Additional Chief Judicial Magistrate, Shaheed Bhagat Singh Nagar, 1 of 5 ::: Downloaded on - 27-10-2019 20:08:13 ::: CRM-M No.64332 of 2018 (O&M) 2 wherein it has been reported that statements of the petitioner and respondent No.2 as well the injured Harpreet have been recorded and statements made by the parties in the Court reveal that they have voluntarily entered into a compromise and the Court is satisfied that the parties have amicably settled their dispute without any fear, pressure, threat or coercion and out of their free will.

Counsel for the petitioner has submitted that no other criminal case is pending between the parties and the petitioner has not been declared as proclaimed offender.

Counsel for the State assisted with counsel for the respondent No.2 has not disputed the fact that the parties have arrived at a settlement with an intent to give burial to their differences.

I have heard counsel for the parties and perused the case file.

After perusing the report submitted by the trial Court, this Court is of the opinion that the matter has been amicably settled between the petitioner and respondent/victims, who have decided to bury their dispute and live in peace.

As per the Full Bench judgment of this Court in "Kulwinder Singh and others vs State of Punjab", 2007 (3) RCR (Criminal) 1052, it is held that 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 feel that the same was required to prevent the abuse of the process of law or otherwise to secure the ends of justice. This power of quashing is not confined to matrimonial disputes alone.

2 of 5 ::: Downloaded on - 27-10-2019 20:08:13 ::: CRM-M No.64332 of 2018 (O&M) 3 Hon'ble the Apex Court in the case of "Gian Singh vs State of Punjab and another", 2012 (4) RCR (Criminal) 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 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 predominatingly civil flavour stand on different footing for the purposes of quashing, particularly the offences arising

3 of 5 ::: Downloaded on - 27-10-2019 20:08:13 ::: CRM-M No.64332 of 2018 (O&M) 4 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 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.

In view of what has been discussed hereinabove, the petition is allowed and FIR No.284 dated 20.11.2007, for offence punishable under Sections 341, 323, 427, 148, 149 IPC (Sections 394 IPC already dropped), registered at Police Station Banga, District Nawanshaher and proceedings emanating therefrom are ordered to be 4 of 5 ::: Downloaded on - 27-10-2019 20:08:13 ::: CRM-M No.64332 of 2018 (O&M) 5 quashed, qua the petitioner, subject to payment of costs of Rs.3,000/- to be deposited with the District Legal Services Authority, Nawanshaher.





                                         (ARVIND SINGH SANGWAN)
                                                  JUDGE
23.10.2019
yakub

             Whether speaking/reasoned               Yes/No

             Whether reportable:                     Yes/No




                                5 of 5
             ::: Downloaded on - 27-10-2019 20:08:13 :::