Punjab-Haryana High Court
Parminder Kaur And Anr vs State Of Punjab And Anr on 14 December, 2017
Author: Arvind Singh Sangwan
Bench: Arvind Singh Sangwan
CRM No.M-19337 of 2012 (O&M) 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
CRM No.M-19337 of 2012 (O&M)
Decided on: 14.12.2017
Parminder Kaur and others ....Petitioners
Versus
State of Punjab and another ....Respondents
CORAM: HON'BLE MR JUSTICE ARVIND SINGH SANGWAN
Present : Mr. A.P. Setia, Advocate for the petitioners.
Mr. Amandeep S. Gill, Sr. DAG, Punjab.
Mr. R.K. Trikha, Advocate for respondent No.2.
ARVIND SINGH SANGWAN, J. (Oral)
The petitioners have prayed for quashing of FIR No.183 dated 06.10.2009, for offence punishable under Section 420 of the Indian Penal Code (in short 'IPC') registered at Police Station Mahilpur, District Hoshiarpur, on the basis of compromise (Annexure P7) effected between the parties.
Vide order dated 06.11.2017, the counsel for the petitioners has already withdrawn the present petition qua petitioner No.3 and the parties were directed to appear before the trial Court to get their statements recorded in pursuance to the compromise.
A report dated 01.12.2017 has been submitted by the Judicial Magistrate Ist Class, Hoshiarpur, wherein it has been reported that statements of the petitioners and real sister respondent No.2 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 1 of 5 ::: Downloaded on - 24-12-2017 19:58:01 ::: CRM No.M-19337 of 2012 (O&M) 2 fear, pressure, threat or coercion and out of their free will.
It is admitted case of the parties that the parties are closely related and family friends. The complainant - Harjinder Kaur on her behalf and being legal guardian of the minor children has made a statement before that trial Court that she has no objection if the FIR is quashed against the accused persons.
Counsel for the petitioners submits that no other criminal case is pending between the parties and none of the petitioner is a proclaimed offender.
Counsel for the State 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.
As per the Full Bench judgement of this Court in "Kulwinder Singh and others vs State of Punjab", 2007 (3) RCR (Criminal) 1052, it is held that the 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.
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 2 of 5 ::: Downloaded on - 24-12-2017 19:58:03 ::: CRM No.M-19337 of 2012 (O&M) 3 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 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 3 of 5 ::: Downloaded on - 24-12-2017 19:58:03 ::: CRM No.M-19337 of 2012 (O&M) 4 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."
Further the Apex Court in "Central Bureau of Investigation vs. Sadhu Ram Singla and others", (2017) 5 Supreme Court Cases 350 has held as under:-
"Having carefully considered the singular facts and circumstances of the present case, and also the law relating to the continuance of criminal cases where the complainant and the accused had settled their differences and had arrived at an amicable arrangement, we see no reason to differ with the view taken in Manoj Sharma's case (supra) and several decisions of this Court delivered thereafter with respect to the doctrine of judicial restraint. In concluding hereinabove, we are not unmindful of the view recorded in the decisions cited at the Bar that depending on the attendant facts, continuance of the criminal proceedings, after a compromise has been 4 of 5 ::: Downloaded on - 24-12-2017 19:58:03 ::: CRM No.M-19337 of 2012 (O&M) 5 arrived at between the complainant and the accused, would amount to abuse of process of Court and an exercise in futility since the trial would be prolonged and ultimately, it may end in a decision which may be of no consequence to any of the parties."
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.183 dated 06.10.2009, for offence punishable under Section 420 IPC registered at Police Station Mahilpur, District Hoshiarpur, and proceedings emanating therefrom are ordered to be quashed, qua petitioners No.1 and 2.
14.12.2017 (ARVIND SINGH SANGWAN)
yakub JUDGE
Whether speaking/reasoned Yes/No
Whether reportable: Yes/No
5 of 5
::: Downloaded on - 24-12-2017 19:58:03 :::