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 1]

Punjab-Haryana High Court

Paramjit Singh @ Jeeta And Others vs State Of Punjab And Another on 26 April, 2011

Author: Ritu Bahri

Bench: Ritu Bahri

Criminal Misc. No. M-36859 of 2010                            -1-




              IN THE HIGH COURT OF PUNJAB AND HARYANA
                           AT CHANDIGARH

                                      Criminal Misc. No. M-36859 of 2010
                                      Date of decision:- 26.04.2011

Paramjit Singh @ Jeeta and others

                                                       ...Petitioners

                             Versus

State of Punjab and another

                                                       ...Respondents


CORAM: HON'BLE MS. JUSTICE RITU BAHRI


Present:-     Mr. R.K. Trikha, Advocate
              for the petitioners.

              Mr. Guninder S. Brar, AAG Punjab
              for respondent No.1-State.

              Mr. Sarabjit, Advocate
              for respondent No.2.

RITU BAHRI J.(Oral)

The present petition has been filed under Section 482 Cr.P.C. for quashing the FIR No.2 dated 02.1.2005 under Sections 323 and 324 IPC read with Section 34 IPC, registered at Police Station Hariana, District Hoshiarpur (Annexure P-1) on the basis of compromise (Annexure P-2).

The FIR was registered on the complaint of respondent No.2-Pritam Kaur wife of Joginder Singh Saini. The allegations in the FIR are that on 25.12.2004 the complainant was going to her fields to bring Bathu. When she reached near the house of Mangal Singh at about 12.30 pm, the burning material of the complainant was set in fire and petitioner Paramjit Singh @ Jeeta son of Mangal Singh and all his family members were standing nearby. On being stopped to do that, the accused persons started causing her injuries with their respective weapons. Thereafter, complainant was taken to Civil Hospital Criminal Misc. No. M-36859 of 2010 -2- Hariana. In this background, the FIR was registered.

The challan was submitted in the Court on 26.1.2005 for the offence under Sections 323,324,34 IPC (Annexure P-1) and the case is at the stage of recording of prosecution evidence. During the pendency of the trial, with the intervention of common friends and respectable of the locality, compromise has been effected on 14.8.2010 (Annexure P-2). In pursuance to the compromise, the Gram Panchayat handed over the possession of the land to Joginder Singh on 16.9.2010. Both the parties have amicably settled the dispute and do not wish to proceed with the criminal proceedings initiated in the FIR.

In compliance of order dated 02.2.2011, the Judicial Magistrate 1st Class, Hoshiarpur has sent a report verifying the contents of the compromise. As per this report, on 3.3.2011 statement of complainant Pritam Kaur as well as joint statement of accused Paramjit Singh @ Jeeta, Basant Kaur and Gurmeet Kaur @ Geeta have been recorded to the effect that they had entered the compromise (Annexure P-2) out of their free will and the same is valid document. They will be bound by the same. The compromise is without any coercion. After recording the statements of the parties, the compromise is held to be genuine.

Broad guidelines have been laid down by the Full Bench of this Court in the case of Kulwinder Singh and Ors. vs. State of Punjab and another 2007(3) RCR (Crl.) 1052 for quashing the prosecution when parties entered into compromise. The Full Bench has observed that this power of quashing is not confined to matrimonial disputes alone. The relevant portion of the judgment reads as under:-

"26. In Mrs. Shakuntala Sawhney v. Mrs. Kaushalya Sawhney and others, (1980)1 SCC 63, Hon'ble Krishna Iyer, J. aptly summoned up the essence of compromise in the following words :-

"The finest hour of justice arrived propitiously when Criminal Misc. No. M-36859 of 2010 -3- parties, despite falling apart, bury the hatchet and weave a sense of fellowship of reunion."

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

28. 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 emity 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 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."

The ratio of the Full Bench judgment is a special reference which has been made to the offences against human body other than murder and culpable homicide where the victim dies in the course of transaction would fall in Criminal Misc. No. M-36859 of 2010 -4- the category where compounding may not be permitted. Heinous offences like highway robbery, dacoity or a case involving clear-cut allegations of rape should also fall in the prohibited category. However, the offences against human body other than murder and culpable homicide may be permitted to be compounded when the Court is in the position to record a finding that the settlement between the parties is voluntary and fair. The Court must examine the cases of weaker and vulnerable victims with necessary caution.

The Hon'ble Supreme Court in the case of Madan Mohan Abbot vs. State of Punjab 2008(2) RCR (Criminal) 429 has examined a case where quashing was sought of an FIR under Section 406 IPC being non- compoundable. The Hon'ble Supreme Court has held that :-

"1. No useful purpose would be served in continuing with the proceedings in the light of the compromise - There was no possibility of conviction.
2. It is advisable that in the disputes where question involved is of purely personal nature and no public policy is involved - Court should ordinarily accept the compromise.
3. Keeping the matter alive with no possibility of conviction is a luxury which the Courts, grossly overburdened as they are, cannot afford."

Consequently, in view of the judgment of the Hon'ble Supreme Court in the case of Madan Mohan Abbot vs. State of Punjab (supra) and the law laid down by the Full Bench of this Court in the case of Kulwinder Singh and others vs. State of Punjab and another (supra), FIR No.2 dated 02.1.2005 under Sections 323 and 324 IPC read with Section 34 IPC, registered at Police Station Hariana, District Hoshiarpur, is quashed with all consequential proceedings arising therefrom qua petitioners. Criminal Misc. No. M-36859 of 2010 -5-

The petition stands disposed of.

April 26, 2011                                   ( RITU BAHRI )
Vijay Asija                                          JUDGE