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 10, Cited by 0]

Punjab-Haryana High Court

Akshansh And Anr vs State Of Haryana And Others on 22 November, 2022

Author: Harnaresh Singh Gill

Bench: Harnaresh Singh Gill

      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH
291
                                            CRM-M-13523-2021 (O&M)
                                            Date of decision: 22.11.2022
AKSHANSH AND ANR
                                                                 ...Petitioners
                                   Versus
STATE OF HARYANA AND OTHERS
                                                              .....Respondents
CORAM: HON'BLE MR. JUSTICE HARNARESH SINGH GILL

Present:-    Mr. Rajesh Duhan, Advocate
             for the petitioners.

             Mr. Vijesh Sharma, Additional AG Haryana.

             Mr. Ashish Sindher, Advocate for
             Mr. Satyawan Nain, Advocate
             for respondents No.2 and 3.

                   ****

HARNARESH SINGH GILL, J. (ORAL)

This petition has been filed for quashing of FIR No.111 dated 01.03.2021 registered under Sections 148, 149, 323, 324 and 506 IPC, at Police Station 32-33, Karnal, District Karnal, along with all the subsequent proceedings arising therefrom, on the basis of compromise dated 08.03.2021 (Annexure P-2), arrived at between the parties.

Reply by way of an affidavit dated 15.04.2021 of the Deputy Superintendent of Police, Karnal, filed on behalf of the respondent-State, in the Registry, is taken on record.

It has been pointed out by the learned counsel for the petitioners and learned counsel for respondents No.2 and 3 that in the present case, there are total seven accused, whereas the compromise has been effected only with the two accused i.e. the petitioners herein.

1 of 4 ::: Downloaded on - 24-11-2022 05:21:33 ::: 291 CRM-M-13523-2021 (O&M) -2- Vide order dated 24.03.2021 passed by a Coordinate Bench of this Court, the trial Court/Illaqa Magistrate had been directed to record the statements of the parties with regard to the genuineness and authenticity of the compromise.

In compliance thereof, the learned Chief Judicial Magistrate, Karnal, has submitted a report, vide letter dated 07.04.2021, which indicates that the parties had appeared before the Magistrate and got recorded their respective statements with regard to the validity of the compromise. As per the report, the compromise arrived at between the parties is genuine and without any pressure or coercion from any corner.

The Hon'ble Full Bench of this Court in case Kulwinder Singh vs. State of Punjab and another, 2007(3) RCR (Criminal) 1052 and Hon'ble Division Bench of this Court in case Sube Singh and another vs. State of Haryana and another, 2013(4) RCR (Criminal) 102 observed that compounding of offence can be allowed even after conviction, during proceedings of the appeal against conviction pending in Sessions Court and in case of involving non-compoundable offence.

The Hon'ble Apex Court in the case of Gian Singh Versus 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 2 of 4 ::: Downloaded on - 24-11-2022 05:21:33 ::: 291 CRM-M-13523-2021 (O&M) -3- 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 pre-dominatingly 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 personnel 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 3 of 4 ::: Downloaded on - 24-11-2022 05:21:33 ::: 291 CRM-M-13523-2021 (O&M) -4- well within its jurisdiction to quash the criminal proceeding."

The same view has also been reiterated by Hon'ble the Apex Court in case Narinder Singh and others Vs. State of Punjab and another, 2014(2) RCR (Criminal) 482.

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.

Accordingly, the present petition is allowed. FIR No.111 dated 01.03.2021 registered under Sections 148, 149, 323, 324 and 506 IPC, at Police Station 32-33, Karnal, District Karnal, along with all the subsequent proceedings arising therefrom, are quashed qua the petitioners on the basis of compromise dated 08.03.2021 (Annexure P-2), subject to the petitioners depositing the costs of Rs.15,000/- with the Poor Patients' Welfare Fund, Postgraduate Institute of Medical Education and Research (PGIMER), Chandigarh.

Needless to say that the parties shall remain bound by the terms of compromise and their statements made in the Court below.




22.11.2022                            (HARNARESH SINGH GILL)
Aman Jain                                   JUDGE
             Whether reasoned/speaking?       Yes/No
             Whether reportable?              Yes/No




                                   4 of 4
                ::: Downloaded on - 24-11-2022 05:21:33 :::