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 13, Cited by 0]

Punjab-Haryana High Court

Jodha Singh Alias Suraj And Anr vs State Of Punjab And Ors on 8 August, 2022

CRM-M-24205-2022



296

      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.


                                        CRM-M-24205-2022.
                                        Decided on: August 8, 2022.



Jodha Singh @ Suraj Singh and another

                                                              .. Petitioners

                            VERSUS


State of Punjab and others
                                                            .. Respondents



CORAM :           HON'BLE MR. JUSTICE VINOD S. BHARDWAJ


PRESENT           Mr. Gurvinder Singh Aulakh, Advocate,
                  for the petitioners.

                  Mr. Karanbir Singh, AAG, Punjab.

                  Mr. Yadwinder Singh, Advocate, for
                  Mr. Lalit Goyal, Advocate,
                  for respondent Nos.2 and 3.

VINOD S. BHARDWAJ, J. (ORAL)

By means of the instant petition, the jurisdiction of this Court under Section 482 of the Code of Criminal Procedure (hereinafter to be referred as 'Cr.P.C.') has been invoked for seeking quashing of FIR No.30 dated 15.04.2018, under Sections 323, 324 and 341/34 of the Indian Penal Code (hereafter to be referred as 'IPC') registered at Police Station Nandghar, District Bathinda (Annexure P-1) and all other consequential 1 1 of 10 ::: Downloaded on - 26-12-2022 23:32:01 ::: CRM-M-24205-2022 proceedings arising therefrom, on the basis of compromise dated 19.05.2022 (Annexure P-2) entered between the parties.

2. The parties were directed to appear before the learned trial Court/Illaqa Magistrate vide order dated 30.05.2022 of this Court, to get their statements recorded regarding the compromise arrived at between the parties and a report in this regard was called for.

3. Pursuant to the said order, report has been received from the Judicial Magistrate First Class, Bathinda, vide Memo No.166 dated 15.06.2022. The relevant extract of the report is reproduced as under:-

1 Number of persons It is hereby submitted that as per arrayed as accused in statement of the Investigating Officer FIR ASI-Jasvir Singh and as per FIR and statements of the parties, Jodha Singh alias Suraj Singh, Bagga Singh alias Gurtej Singh and Gurpreet Singh have been arrayed as accused.

Accused Gurpreet Singh passed away on 30.05.2018.

2          Whether     any   accused It is hereby submitted that as per
           proclaimed offender.          statement of the Investigating Officer
                                         ASI-Jasvir Singh and and statement of
                                         Sh.     Ramandeep     Singh     Criminal
                                         Ahlmad, none of the accused is
                                         proclaimed offender in the present
                                         case.




                                         2

                               2 of 10
            ::: Downloaded on - 26-12-2022 23:32:02 :::
 CRM-M-24205-2022



3      The                   stage The charge in the present case was
       trial/proceedings.             framed against the accused Jodha
                                      Singh and Bagga Singh alias Gurtej
                                      Singh     on     03.09.2019      and      only

examinations-in-chief of prosecution witnesses namely Rashdeer Singh and Manpreet Singh were recorded on 16.03.2020 and there after the parties filed the petitioner under section 482 Cr.P.C before the Hon'ble high Court for quashing the present FIR and the present case before the trial Court was pending for awaiting further orders from the Hon'ble High Court.

4 Whether the compromise In view of the statements suffered by is genuine, voluntary the parties, I find no pressure or without any coercion threat or coercion either upon the undue influence complainant party and accused. All of them have duly stated that they have voluntarily with their own free consent have given their respective statements before this Court. Even before recording the statements, this Court inquired about the factum of voluntarily giving of statement or any element of coercion. Hence, this Court is satisfied that the respective statements suffered by the parties are without any kind of threat or coercion. The compromise is genuine, voluntary and without any coercion or undue influence 3 3 of 10 ::: Downloaded on - 26-12-2022 23:32:02 ::: CRM-M-24205-2022 5 Whether the compromise It is hereby submitted that as per has been effected with statement of the Investigating Officer all the accused persons ASI-Jasvir Singh and as per FIR and and with all the statements of the parties, Jodha Singh complainant(s)/injured. alias Suraj Singh, Bagga Singh alias Gurtej Singh and Gurpreet Singh have been arrayed as accused.

Accused Gurpreet Singh passed away on 30.05.2018. Manpreet Singh is injured/complainant and Rasdheer Singh is injured/eye witness and there is no other aggrieved or injured person in the present FIR and both of them has effected compromise with both the accused Jodha Singh @ Suraj Singh and Bagga Singh @ Gurtej Singh

4. Learned State counsel does not dispute the factum of the compromise amongst the parties and does not have any serious objection to the resolution of the dispute amongst the parties.

5. Mr. Yadwinder Singh, Advocate, for Mr. Lalit Goyal, Advocate, appears on behalf of respondent Nos.2 and 3 and reiterates the settlement and his concurrence to the FIR and all the other consequential proceedings being quashed.

6. The Full Bench of this Court in the matter of "Kulwinder Singh and others versus State of Punjab and another"

reported as (Punjab and Haryana High Court) : 2007 (3) RCR (Criminal) 1052 has observed as under:
4
4 of 10 ::: Downloaded on - 26-12-2022 23:32:02 ::: CRM-M-24205-2022 '(28) 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".

(29) In Mrs. Shakuntala Sawhney v. Mrs. Kaushalya Sawhney and Ors., Hon'ble Krishna Iyer, J. aptly summoned up the essence of compromise in the following words:

"The finest hour of justice arrives propitiously when parties, despite falling apart, bury the hatchet and weave a sense of fellowship of reunion."

(30) 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.

(31) No embargo, be in the shape of Section 320(9) of the Cr.P.C., or any other such curtailment, can whittle down the power under Section 482 of the Cr.P.C.

(32) 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 of the 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 of the 5 5 of 10 ::: Downloaded on - 26-12-2022 23:32:02 ::: CRM-M-24205-2022 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.

(33) The only inevitable conclusion from the above discussion is that there is no statutory bar under the Cr.P.C. which can affect the inherent power of 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 of the Cr.P.C., in order to prevent the abuse of law and to secure the ends of justice.

(34) The power under Section 482 of the Cr.P.C. is to be exercised Ex-Debitia Justitia to prevent an abuse of process of Court. There can neither be an exhaustive list nor the defined para-meters 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 of the 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 a 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 6 6 of 10 ::: Downloaded on - 26-12-2022 23:32:02 ::: CRM-M-24205-2022 society or would promote savagery.

7. The legal principles as laid down for quashing of the judgment were also approved by the Hon'ble Supreme Court in the matter of 'Gian Singh Versus State of Punjab and another,(2012) 10 SCC 303'.

Furthermore, the broad principles for exercising the powers under Section 482 were summarized by the Hon'ble Supreme Court in the matter of 'Parbatbhai Aahir @ Parbatbhai Bhimsinhbhai Karmur and others versus State of Gujarat and another" (2017) 9 SCC 641'.

8. It is evident that in view of the amicable resolution of the issues amongst the parties, no useful purpose would be served by continuation of the proceedings. The furtherance of the proceedings is likely to be a waste of judicial time and there appears to be no chances of conviction.

9. The Hon'ble Supreme Court has held in the matter of 'Ramgopal And Another Vs State of Madhya Pradesh, 2021 SCC Online SC 834', that the matters which can be categorized as personal in nature or in the matter in which the nature of injuries do not exhibit mental depravity or commission of an offence of such a serious nature that quashing of which would override public interest, the Court can quash the FIR in view of the settlement arrived at amongst the parties. The observation of the Hon'ble Supreme Court is extracted as under:-

19. We thus sum-up and hold that as opposed to Section 320 Cr.P.C. where the Court is squarely guided by the compromise between the parties in respect of 7 7 of 10 ::: Downloaded on - 26-12-2022 23:32:02 ::: CRM-M-24205-2022 offences 'compoundable' within the statutory framework, the extra-ordinary power enjoined upon a High Court under Section 482 Cr.P.C. or vested in this Court under Article 142 of the Constitution, can be invoked beyond the metes and bounds of Section 320 Cr.P.C.

Nonetheless, we reiterate that such powers of wide amplitude ought to be exercised carefully in the context of quashing criminal proceedings, bearing in mind: (i) Nature and effect of the offence on the conscious of the society; (ii) Seriousness of the injury, if any; (iii) Voluntary nature of compromise between the accused and the victim; & (iv) Conduct of the accused persons, prior to and after the occurrence of the purported offence and/or other relevant considerations.

10. The following relevant factors emerge from perusal of the case as well as the subsequent developments supplementing a case for invocation of the powers under Section 482 CrPC:-

(i) The dispute is arising from a scuffle between the parties resulting in injuries being caused to the complainant. The injuries are simple in nature.
(ii)The petitioners are in their twenties and continued criminal incarceration is likely to result in negative impact on their future prospects.
(iii)The case is still at the initial stage as the FIR was registered in the year 2018 and only two prosecution witnesses have been examined so far.
(iv)Parties do not suffer any criminal antecedents and have 8 8 of 10 ::: Downloaded on - 26-12-2022 23:32:02 ::: CRM-M-24205-2022 not indulged in any such or similar case during the pendency of the case or after registration of the FIR.

(v) The offence in question cannot be said to be heinous or as an offence that would be shocking to the conscience of the society or public at large. It can also not be termed as one shocking to the conscience of the Court;

(vi)Continuation of the proceedings and forcing the parties to undergo rigours of criminal proceedings is not likely to sub-serve any large public interest;

(vii)The proceedings are likely to end in futility for want of parties to support the case of the prosecution;

(viii)No larger public purpose would be served by continuation of the proceedings;

(ix)Continuation of the proceedings is likely to be a waste of judicial time. The object of law is well served when the parties resolve their differences and choose to peacefully co-exist and live in harmony.

11. In view of the report of the Judicial Magistrate First Class, Bathinda, and the principles laid down by the Apex Court in Gian Singh Vs. State of Punjab and others (2012) 10 SCC 303, as well as Ramgopal And Another Vs State of Madhya Pradesh 2021 SCC Online SC 834 and also by the Full Bench of this Court in Kulwinder Singh and others Vs. State of Punjab and another, 2007(3) RCR (Criminal) 1052, the 9 9 of 10 ::: Downloaded on - 26-12-2022 23:32:02 ::: CRM-M-24205-2022 instant petition is allowed. The aforesaid FIR No.30 dated 15.04.2018, under Sections 323, 324 and 341/34 of the IPC, registered at Police Station Nandghar, District Bathinda (Annexure P-1) and all other consequential proceedings arising therefrom, are hereby quashed qua the petitioners in view of compromise dated 19.05.2022 (Annexure P-2) entered between the parties. However, the same would be subject to payment of costs of Rs.10,000/- each to be deposited by the petitioners with the PGI Poor Patients Welfare Fund, Chandigarh, within one month from receipt of certified copy of this order.

Petition is allowed.




August 8, 2022.                         (VINOD S. BHARDWAJ)
raj arora                                       JUDGE
                    Whether speaking / reasoned     Yes / No
                    Whether reportable              Yes / No




                                           10

                                10 of 10
            ::: Downloaded on - 26-12-2022 23:32:02 :::