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 115]

Punjab-Haryana High Court

Arvinder Pal Singh vs State Of Punjab And Another on 21 May, 2013

Author: Sabina

Bench: Sabina

Crl.Misc.No.M- 1839 of 2011 (O&M)                         1


   In the High Court of Punjab and Haryana at Chandigarh

                       Crl.Misc.No.M- 1839 of 2011 (O&M)

                       Date of decision : 21.5.2013

Arvinder Pal Singh
                                                      ......Petitioner
                       Versus


State of Punjab and another
                                                  .......Respondents

CORAM: HON'BLE MRS. JUSTICE SABINA

Present:   Petitioner in person along within
           Mr.P.S.Ahluwalia, Advocate.

           Mr.K.D.S.Sidhu, Addl.A.G, Punjab.

           Respondent No.2 in person along with
           Ms.Asha Thakur, Advocate.

                ****
SABINA, J.

This petition has been filed by the petitioner under Section 482 of the Code of Criminal Procedure, 1973 for quashing of FIR No. 22 dated 24.2.2010 (Annexure P-1), registered at Police Station Kotwalia Nabha District Patiala under Sections 406, 498-A of the Indian Penal Code, 1860 ('IPC' for short) and all subsequent proceedings arising therefrom in view of the compromise arrived at between the parties.

Learned counsel for the petitioner and learned counsel for respondent No.2 have submitted that during the pendency of the petition, parties have amicably settled their dispute. Petitioner has paid ` 1,50,000/- to respondent No.2 by way of three bank drafts. The bank drafts are in the sum of ` 50,000/- each and are in the Crl.Misc.No.M- 1839 of 2011 (O&M) 2 names of respondent No.2 Parwinder Kaur, Arshdeep Singh and Jashandeep Singh respectively. Photocopies of the bank drafts have been placed on record.

Learned counsel for the petitioner has further submitted that petitioner shall pay another sum of ` 1,00,000/- to respondent No.2 on 27.5.2013 i.e. the date fixed for recording of final statements in the divorce proceedings initiated by the parties under Section 13-B of the Hindu Marriage Act, 1955.

Respondent No.2 is present in person and has admitted the factum of compromise effected between the parties. She has further stated that she has no objection in case the FIR in question is ordered to be quashed in view of the compromise effected between the parties and has tendered her affidavit on record in this regard.

Petitioner is also present in person and has undertaken to pay ` 1,00,000/- to respondent No.2 on 27.5.2013 in the divorce proceedings and has further undertaken that he shall appear before the Court on 27.5.2013 in the divorce proceedings.

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 Crl.Misc.No.M- 1839 of 2011 (O&M) 3 matrimonial disputes alone.

Hon'ble the Apex Court in the case of Gian Singh vs. State of Punjab and another 2012 (4) RCR (Crl.) 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 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 Crl.Misc.No.M- 1839 of 2011 (O&M) 4 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 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 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 Crl.Misc.No.M- 1839 of 2011 (O&M) 5 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.

Accordingly, this petition is allowed. FIR No. 22 dated 24.2.2010 (Annexure P-1), registered at Police Station Kotwali Nabha District Patiala under Sections 406, 498-A IPC and all the subsequent proceedings arising therefrom are quashed.

Petitioner shall remain bound by the terms of the compromise as well as undertaking given by him in the Court today.

(SABINA) JUDGE May 21, 2013 anita