Punjab-Haryana High Court
Sukhdev Singh And Ors vs State Of Punjab & Another on 16 May, 2011
Author: Daya Chaudhary
Bench: Daya Chaudhary
Criminal Misc. No.M-37675 of 2010 (O&M) ::1::
IN THE PUNJAB AND HARYANA HIGH COURT AT CHANDIGARH
Criminal Misc. No.M-37675 of 2010 (O&M)
Date of decision: 16.05.2011
Sukhdev Singh and ors. .. Petitioners
Versus
State of Punjab & another ..Respondents
CORAM: HON'BLE MRS. JUSTICE DAYA CHAUDHARY
Present:- Mr. K.S. Nalwa, Advocate
for the petitioners.
Mr. L.S. Virk, Sr. D.A.G., Punjab.
Mr. Dinesh Arora, Advocate
for respondent No.2.
----
Daya Chaudhary, J.(Oral)
The present petition has been filed under Section 482 on behalf of petitioners Sukhdev Singh, Atma Singh, Aadar Singh, Malkiat Singh and Gursewak Singh for quashing of FIR No.27 dated 10.05.2009 under Sections 452, 323, 148, 149 of the Indian Penal Code (Sections 148, 307, 307/149, 452, 325, 325/149, 323, 323/149 IPC, added later on) registered at Police Station Budhlada, District Mansa and other proceedings arising therefrom on the basis of compromise effected between the parties which is annexed as Annexure P-2.
Notice of motion was issued on 22.12.2010. While issuing notice of motion, parties were also directed to appear before the trial Court for recording of their statements with regard to compromise.
Criminal Misc. No.M-37675 of 2010 (O&M) ::2::
In compliance of the order dated 22.12.2010, parties had appeared before the trial Court and the statements of the parties were recorded on 07.01.2011 by Addl. Sessions Judge, Mansa and report in this regard has been sent wherein it has been specifically mentioned that both the parties have entered into compromise voluntarily, without any pressure or coercion and the compromise is valid and genuine.
Learned counsel for the petitioners submits that the parties have settled their dispute as the compromise has been effected between them and now the complainant has no objection in quashing of the FIR. Learned counsel for the petitioners further submits that other two cases i.e. FIR No.33 dated 01.05.2007 and FIR No.26 dated 10.05.2009 are annexed as P-3 and P-4 with the petition have also been compromised.
Learned counsel for the complainant has also stated that the dispute between the parties has been settled and complainant has no objection with regard to quashing of the FIR.
Since the matter has been compromised between the parties and the complainant has no objection in quashing of the FIR, I am of the considered view that continuation of impugned criminal proceedings between the parties would be an exercise in futility. The complainant himself does not want to pursue these proceedings and it shall be merely a formality and sheer wastage of precious time of the Court as complainant would not support the case of prosecution in view of compromise between the parties. It would be in the interest of the parties as well as in the large interest of the society, peace and harmony and in order to save both the families Criminal Misc. No.M-37675 of 2010 (O&M) ::3::
from avoidable litigation that the compromise arrived at between them is accepted by this Court.
It has been observed by Hon'ble the Apex Court in Mrs. Shakuntala Sawhney v. Mrs. Kaushalya Sawhney (1980)1 SCC 63 that "the finest Hour of Justice arrives propitiously when parties, despite falling apart, bury the hatchet and weave a sense of fellowship of reunion." The power to do complete justice is the very essence of every judicial justice dispensation system. It cannot be diluted by distorted perceptions and is not a slave to anything, except to the caution and circumspection, the standards of which the Court sets before it, in exercise of such plenary and unfettered power inherently vested in it while donning the cloak of compassion to achieve the ends of justice. Relying on the views adopted by the Hon'ble Supreme Court, the Five Judges Bench of this Court also observed in Kulwinder Singh v. State of Punjab 2007(3) R.C.R. (Cri) 1052 that compounding of offence which are not compoundable under Section 320(9) Cr.P.C., offence non-compoundable but parties entering into compromise, High Court has the power under Section 482 Cr.P.C. to allow the compounding of non-compoundable offences and quash the prosecution where the High Court felt that the same was required to prevent the abuse of the process of Court or to otherwise secure the ends of justice.
While dealing with issue of quashing of FIR on the basis of compromise a Bench consisting of Five Hon'ble Judges of this Court in Kulwinder Singh's case (supra) while approving minority view in Dharambir v. State of Haryana 2005 (3) RCR (Criminal) 426: 2005(2) Apex Criminal 424: 2005 (2) Law Herald 723 Criminal Misc. No.M-37675 of 2010 (O&M) ::4::
(P&H) (FB), opined as under:-
" To conclude, it can safely be said that there can never be any hard and fast category which can be prescribed to enable the Court to exercise its power under Section 482, of the Cr.P.C. The only principle that can be laid down is the one which has been incorporated in the Section itself, i.e, "to prevent abuse of the process of any Court" or " to secure the ends of justice".
No embargo, be in the shape of section 320 (9) Cr.P.C. or any other such curtailment, can whittle down the power under Section 438 Cr.P.C.
The compromise, in a modern society, is the sine qua non of harmony and orderly behaviour. It is the soul of justice and if the power under Section 482 Cr.P.C. is used to enhance such a compromise which, in turn, enhances the social amity and reduces friction, then it truly is "finest hour of justice." Disputes which have their genesis in a matrimonial discord, landlord-tenant matters, commercial transactions and other such matters can safely be dealt with by the Court by exercising its powers under Section 482 Cr.P.C. in the event of a compromise, but this is not to say that the power is limited to such cases. There can never be any such rigid rule to prescribe the exercise of such power, especially in the absence of any premonitions to forecast and predict eventualities which the cause of justice may throw up during the course of a litigation.
The only inevitable conclusion from the above discussion is that there is no statutory bar under the Cr.P.C. which Criminal Misc. No.M-37675 of 2010 (O&M) ::5::
can affect the inherent power ofd this Court under Section 482. Further, the same cannot be limited to matrimonial cases alone and the Court has the wide power to quash the proceedings even in non- compoundable offences notwithstanding the bar under Section 320 Cr.P.C., in order to prevent the abuse of law and to secure the ends of justice.
The power under Section 482 Cr.P.C. is to be exercise Ex-Debitia Justitia to prevent an abuse of process of Court. There can neither be an exhaustive list nor the defined parameters to enable a High Court to invoke or exercise its inherent powers. It will always depend upon the facts and circumstances of each case. The power under Section 482 Cr.P.C. has no limits. However, the High Court will exercise it sparingly and with utmost care and caution. The exercise of power has to be with circumspection and restraint. The Court is vital and an extra-ordinary effective instrument to maintain and control social order. The Courts play role of paramount importance in achieving peace, harmony and ever-lasting congeniality in society. Resolution of a dispute by way of a compromise between two warring groups, therefore, should attract the immediate and prompt attention of a Court which should endeavour to give full effect to the same unless such compromise is abhorrent to lawful composition of the society or would promote savagery.
Compromise in modern society is the sine qua non of harmony and orderly behaviour. As observed by Krishna Iyer J., the finest hour of justice arrives propitiously when parties despite falling apart, bury the hatchet and weave a sense of fellowship of Criminal Misc. No.M-37675 of 2010 (O&M) ::6::
reunion. Inherent power of the Court under Section 482 Cr.P.C. is not limited to matrimonial cases alone. The Court has wide powers to quash the proceedings even in non-compoundable offences in order to prevent abuse of process of law and to secure ends of justice, notwithstanding bar under Section 320 Cr.P.C. Exercise of power in a given situation will depend on facts of each case. The duty of the Court is not only to decide a list between the parties after a protracted litigation but it is a vital and extra-ordinary instrument to maintain and control social order. Resolution of dispute by way of compromise between two warring groups should be encouraged unless such compromise is abhorrent to lawful composition of society or would promote savagery, as held in Kulwinder Singh's case (supra).
Learned counsel appearing on behalf of State has also affirmed the factum of the compromise.
For the reasons recorded above and having regard to the principles laid down by the Five-Judges Bench of this Court in case of Kulwinder Singh's case(supra), this petition is allowed and the impugned criminal proceedings arising of FIR No.27 dated 10.05.2009 registered under Sections 452, 323,148 and 149 of the Indian Penal Code (Sections 148, 307, 307/149, 452, 325, 325/149, 323, 323/149 IPC, added later on), at Police Station Budhlada, District Mansa as well as all other proceedings arising therefrom are quashed.
(DAYA CHAUDHARY) JUDGE 16.05.2011 sonika-II