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 7, Cited by 0]

Punjab-Haryana High Court

Karamjit Singh vs State Of Punjab And Anr on 8 March, 2019

Author: Arvind Singh Sangwan

Bench: Arvind Singh Sangwan

269   IN THE HIGH COURT OF PUNJAB AND HARYANA
               AT CHANDIGARH


                                                          CRM-M-17797-2018
                                                 Date of decision: March 08, 2019


Karamjit Singh                                                     ...Petitioner

                                        Versus

State of Punjab and another                                      ...Respondents

CORAM: HON'BLE MR. JUSTICE ARVIND SINGH SANGWAN

Present:-    Mr. Pawan Kumar Suri, Advocate
             for the petitioner.

             Mr. Sidakmeet Singh Sandhu, AAG, Punjab.

ARVIND SINGH SANGWAN, J. (Oral)

By way of the present petition, filed under Section 482 Cr.P.C., the petitioner has prayed for quashing of FIR No. 92 dated 2.5.2016 under Section 336 of the Indian Penal Code and Sections 25 and 27 of the Arms Act registered at Police Station Chherretta, District Amritsar (Annexure P-1) and all the subsequent proceedings arising therefrom, on the basis of the compromise entered into between the parties.

Vide order dated 30.4.2029, the parties were directed to appear before the trial Court and the trial Court was directed to record the statements of the parties and submit a report regarding number of persons arrayed as accused in the FIR; whether any accused is proclaimed offender; whether the compromise is genuine, voluntary and without any coercion or undue influence and whether any accused person is involved in any other FIR. The trial Court was also directed to record the statement of the Investigating Officer as to how many victims/complainants are there in the FIR.

1 of 4 ::: Downloaded on - 17-03-2019 06:39:25 ::: CRM-M-17797-2018 -2- A report dated 6.3.2019 has been submitted by the Judicial Magistrate First Class, Amritsar, wherein it has been reported that statements of the petitioner 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. The trial Court has also recorded the statement of Investigating Officer ASI Sarwan Singh wherein he has stated that no other case is pending against accused Karamjit Singh. As per the statement of ASI Sarwan Singh, Sarabjit Singh is the complainant and only affected party in this case.

Learned counsel for the petitioner submits that no other criminal case is pending between the parties and the petitioner is not a proclaimed offender.

Learned State counsel, on instructions from the Investigating Officer, 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 learned counsel for the parties and perused the case file.

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 the 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.

2 of 4 ::: Downloaded on - 17-03-2019 06:39:26 ::: CRM-M-17797-2018 -3- Hon'ble Apex Court in the case of Gian Singh Vs. State of Punjab and another, 2012 (4) RCR (Criminal) 543, has held as under:-

"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 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

3 of 4 ::: Downloaded on - 17-03-2019 06:39:26 ::: CRM-M-17797-2018 -4- 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 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 the above discussion, present petition is allowed and FIR No. 92 dated 2.5.2016 under Section 336 of the Indian Penal Code and Sections 25 and 27 of the Arms Act registered at Police Station Chherretta, District Amritsar (Annexure P-1) is quashed, qua the petitioner, however, subject to payment of costs of ` 3,000/- to be deposited with the District Legal Services Authority, Amritsar.




                                        ( ARVIND SINGH SANGWAN )
March 08, 2019                                   JUDGE
satish

            Whether speaking/reasoned : YES / NO

            Whether reportable              : YES / NO

                               4 of 4
            ::: Downloaded on - 17-03-2019 06:39:26 :::