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 8, Cited by 0]

Punjab-Haryana High Court

Makhan Lal @ Madan Lal vs State Of Punjab & Others on 3 March, 2010

Author: Sabina

Bench: Sabina

Crl. Misc. No. M- 3553 of 2010                                1

IN THE HIGH COURT OF PUNJAB AND HARYANA AT
           CHANDIGARH

                                             Crl. Misc. No. M- 3553 of 2010
                                            Date of Decision: March 3, 2010


Makhan Lal @ Madan Lal                                        ........Petitioner

                               Versus

State of Punjab & others.                                   ........Respondents




CORAM : HON'BLE MRS. JUSTICE SABINA

Present: Mr. Gurjeet Kaur, Advocate
         for the petitioner.

          Mr. Amandeep Singh Rai, AAG, Punjab.

          Mr. O.P. Kamboj, Advocate
          for respondent No.4.


SABINA, J.

Petitioner has filed this petition under Section 482 of the Code of Criminal Procedure (in short 'Cr.P.C.') for quashing the Cross case registered vide Rapat No.15 dated 29.12.2009 (Annexure P-2), under Sections 326/324/323/34 of I.P.C., Police Station Sadar Jalalabad, District- Ferozepur in case of FIR No.215 dated 27.12.2009 (Annexure P-1), under Sections 326/324/323/34 of I.P.C., Police Station Sadar Jalalabad, District- Ferozepur and subsequent proceedings arising therefrom on the basis of compromise (Annexure P-3).

Learned Counsel for the petitioner has submitted that it is a case of version and cross-version and the parties have arrived at a compromise with the intervention of the relatives and respectables of the area. Crl. Misc. No. M- 3553 of 2010 2

Respondent No.4, who is present in Court along with his Counsel, has admitted the contents of the compromise (Annexure P-3), his affidavit (Annexure P-4) and has submitted that he has no objection if the Cross case in question is ordered to be quashed.

As per the Full Bench judgment of this Court in Kulwinder Singh and others vs. State of Punjab, 2007 (3) RCR (Criminal) 1052, 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 felt that the same was required to prevent the abuse of the process of any Court or to otherwise 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 Nikhil Merchant vs. Central Bureau of Investigation and another JT 2008 (9) SC 192 in para Nos.23 and 24 has held as under :-

"23. In the instant case, the disputes between the Company and the Bank have been set at rest on the basis of the compromise arrived at by them whereunder the dues of the Bank have been cleared and the Bank does not appear to have any further claim against the Company. What, however, remains is the fact that certain documents were alleged to have been created by the appellant herein in order to avail of credit facilities beyond the limit to which the Company was entitled. The dispute involved herein has overtones of a civil dispute with certain criminal facts. The question which is required to be answered in this case is whether the power which independently lies with this Court to quash the criminal proceedings pursuant to the compromise arrived Crl. Misc. No. M- 3553 of 2010 3 at, should at all be exercised?
24. On an overall view of the facts as indicated hereinabove and keeping in mind the decision of the Court in B.S. Joshi's case (supra) and the compromise arrived at between the Company and the Bank as also clause 11 of the consent terms filed in the suit filled by the Bank, we are satisfied that this is a fit case where technicality should not be allowed to stand in the way in the quashing of the criminal proceedings, since, in our view, the continuance of the same after the compromise arrived at between the parties would be a futile exercise."

Since the parties have arrived at a compromise and have decided to live in peace, no useful purpose would be served in allowing these criminal proceedings to continue.

Accordingly, the present petition is allowed. The Cross case registered vide Rapat No.15 dated 29.12.2009 (Annexure P-2), under Sections 326/324/323/34 of I.P.C., Police Station Sadar Jalalabad, District- Ferozepur in FIR No.215, dated 27.12.2009, under Sections 326/324/323/34 of I.P.C., Police Station Sadar Jalalabad, District- Ferozepur and all the subsequent proceedings, arising therefrom, are quashed.




                                                   (SABINA)
March 3, 2010                                       JUDGE
Anand