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

Karamjit Singh Alias Kakri And Others vs State Of Punjab And Another on 14 October, 2019

Author: Arvind Singh Sangwan

Bench: Arvind Singh Sangwan

CRM-M No.27509 of 2019 (O&M)                                                  1

     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH

                                          CRM-M No.27509 of 2019 (O&M)
                                                 Decided on: 14.10.2019

Karamjit Singh @ Kakri and others                           ....Petitioners
                              Versus
State of Punjab and another                                 ...Respondents

CORAM: HON'BLE MR JUSTICE ARVIND SINGH SANGWAN

Present :    Mr. J.. Sandhu, Advocate
             for Mr. A.S. Sekhon, Advocate for the petitioners.

             Mr. Joginder Pal Ratra, DAG, Punjab.

             Mr. Vikas Sonak, Advocate for respondent No.2.

ARVIND SINGH SANGWAN, J. (Oral)

The petitioners have prayed for quashing of FIR No.87 dated 10.06.2019, for offence punishable under Sections 452, 323, 342, 34 of the Indian Penal Code (in short 'IPC') registered at Police Station Jaitu, District Faridkot (Annexure P1), on the basis of the compromise effected between the parties.

Vide order dated 01.07.2019, 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 19.07.2019 has been submitted by the Sub- Divisional Judicial Magistrate, Jaitu, wherein it has been reported that statements of the petitioners and 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 fear, pressure, threat or coercion and out of their free will.

1 of 4 ::: Downloaded on - 14-10-2019 21:52:28 ::: CRM-M No.27509 of 2019 (O&M) 2 Counsel for the petitioners has submitted that no other criminal case is pending between the parties and none of the petitioner has 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 petitioners and respondent/victim, 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.

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 2 of 4 ::: Downloaded on - 14-10-2019 21:52:28 ::: CRM-M No.27509 of 2019 (O&M) 3 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 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 3 of 4 ::: Downloaded on - 14-10-2019 21:52:28 ::: CRM-M No.27509 of 2019 (O&M) 4 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.87 dated 10.06.2019, for offence punishable under Sections 452, 323, 342, 34 IPC registered at Police Station Jaitu, District Faridkot and proceedings emanating therefrom are ordered to be quashed, qua the petitioners, subject to payment of costs of Rs.3,000/- to be deposited with the District Legal Services Authority, Faridkot.



                                         (ARVIND SINGH SANGWAN)
                                                  JUDGE
14.10.2019
yakub
             Whether speaking/reasoned               Yes/No

             Whether reportable:                     Yes/No



                                4 of 4
             ::: Downloaded on - 14-10-2019 21:52:28 :::