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 14, Cited by 0]

Punjab-Haryana High Court

Mandeep Singh And Anr vs State Of Punjab And Ors on 29 April, 2025

Author: Sandeep Moudgil

Bench: Sandeep Moudgil

                                  Neutral Citation No:=2025:PHHC:055589




323
   IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                          CHANDIGARH

                   CRM-M-16551-2025
                   DATE OF DECISION: 29.04.2025


       MANDEEP SINGH AND ANR                   ...PETITIONERS

                   Versus

       STATE OF PUNJAB AND ORS.                 ... RESPONDENTS

CORAM: HON'BLE MR. JUSTICE SANDEEP MOUDGIL

Present:    Mr. Vishnu Dutt, Advocate for the petitioner(s).

            Mr. Rajiv Verma, DAG, Punjab.

            Mr. Naveen Bawa, Advocate for respondents No. 2 and 3.

        ***
SANDEEP MOUDGIL, J (ORAL)

This is a petition under Section 528 BNSS, 2023 for quashing of FIR No. 245, dated 30.12.2023, Under Sections 379-B (2), 341, 342, 506, 380, 323, 120B, 384 IPC 1860 & 25, 27 of Arms Act, 1959 registered at Police Station Sadar Ludhiana, District Ludhiana (Annexure P-1) and all consequential proceedings arising there from on the basis of Compromise 27.01.2025 (Annexure P-2) & 06.02.2025 (Annexure P-2/A) arrived at between the parties, qua the petitioners.

During the pendency of the dispute, the parties have compromised the matter and filed the present petition for quashing of FIR.

Vide order dated 27.03.2025, parties were directed to appear before the Illaqa Magistrate/Trial Court and report with regard to the genuineness of the compromise was called for.

1 of 3 ::: Downloaded on - 02-05-2025 04:28:27 ::: Neutral Citation No:=2025:PHHC:055589 CRM-M-16551-2025 2 The report dated 19.04.2025 has been received from Addl. District & Sessions Judge, Ludhiana, stating that the parties have entered into a compromise, which is genuine, voluntary and without any coercion or undue influence.

Learned counsel for respondents No.2 and 3 submits that he has no objection if the petition is allowed.

Full Bench of this Court in Kulwinder Singh and others vs. State of Punjab, 2007 (3) RCR (Criminal) 1052, has held:-

"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 noncompoundable 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.
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 society or would promote savagery."

The legal principles as laid down for quashing of the judgment were also approved by the Hon'ble Supreme Court in the 2 of 3 ::: Downloaded on - 02-05-2025 04:28:28 ::: Neutral Citation No:=2025:PHHC:055589 CRM-M-16551-2025 3 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'.

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.

In view of above, FIR No. 245, dated 30.12.2023, Under Sections 379-B (2), 341, 342, 506, 380, 323, 120B, 384 IPC 1860 & 25, 27 of Arms Act, 1959 registered at Police Station Sadar Ludhiana, District Ludhiana (Annexure P-1) and all consequential proceedings arising there from on the basis of Compromise 27.01.2025 (Annexure P-2) & 06.02.2025 (Annexure P-2/A), is quashed qua the petitioners.

The present petition is hereby allowed.





                                       (SANDEEP MOUDGIL)
                                            JUDGE
29.04.2025
anuradha
             Whether speaking/reasoned           Yes/No
             Whether reportable                  Yes/No




                                    3 of 3
                 ::: Downloaded on - 02-05-2025 04:28:28 :::