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 12, Cited by 1]

Punjab-Haryana High Court

Daljit Singh @ Lala & Ors vs State Of Punjab & Anr on 5 December, 2015

Author: Jaswant Singh

Bench: Jaswant Singh

                                                                                                        209
                                IN THE HIGH COURT OF PUNJAB & HARYANA
                                             AT CHANDIGARH

                                                                  CRM-M No.4256 of 2015 (O&M)
                                                                  Date of Decision: 05.12.2015
            Daljit Singh @ Lala and others
                                                                                      .......... Petitioners
                                                            Vs.

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

            CORAM: HON'BLE MR. JUSTICE JASWANT SINGH


            Present:            Mr. Gagandeep Singh Simble, Advocate for the petitioners.

                                Mz. Rimplejeet Kaur, Assistant Advocate General, Punjab
                                for respondent No.1 along with HC Gurmeet Singh.

                                None for respondent No.2.


                                                        ****
            JASWANT SINGH, J. (Oral)

Present petition under Section 482 Cr.P.C. is for quashing of FIR No. 85 dated 21.09.2014, under Sections 326, 324, 323, 34 of the Indian Penal Code, registered with Police Station Dera Baba Nanak, Tehsil Batala, District Gurdaspur (Annexure P-1) and the subsequent proceedings on the basis of compromise by way of affidavit dated 31.01.2015 of the complainant/respondent No.2-Balwinder Singh (Annexure P-2 ) arrived at between the parties.

As per allegations in the FIR, on 29.08.2014 at about 2 PM, when the complainant/respondent No.2- Balwinder Singh was irrigating the paddy through water motor then the petitioners/accused, armed with Dang and Datar respectively, came there and hit upon the complainant while raising lalkara by petitioner No.2- Bir Singh, saying to teach him a lesson for forcibly taking the possession of land.

Vide order dated 12.10.2015, this Court directed the learned Illaqa Magistrate/trial Court to send report with regard to compromise in pursuance of GUGNANI GAGANDEEP 2015.12.07 15:42 I attest to the accuracy and authenticity of this document CRM-M No. 4256 of 2015 (O&M) -2- which, a report/letter No. 332 dated 03.12.2015 has been received from the learned Judicial Magistrate 1st Class, Batala, which is taken on record as Mark-A. It is stated in the report that the complainant has arrived at a compromise with the accused-petitioners without any undue influence and pressure.

Learned State Counsel, on instructions from HC Gurmeet Singh, states that the matter is under investigation.

Hon'ble Supreme Court in (2003) 4 SCC 675, B.S. Joshi & Others Vs. State of Haryana & Another has made it explicitly clear in para 15 of its judgment that the High Court in exercise of its inherent powers can quash criminal proceedings or FIR or complaint and Section 320 of the Code does not limit or effect the powers under Section 482 of the Code.

A Full Bench of this Court in Kulwinder Singh and others v. State of Punjab and another, 2007(3) RCR (Criminal) 1052 has held that this Court, in appropriate cases, while exercising powers under Section 482 Cr.P.C., may quash an FIR disclosing the commission of non compoundable offences. The relevant extracts read as under:-

" 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. "

Hon'ble Apex Court in another case in J.T. 2008(9) S.C 192, Nikhil Merchant Vs. Central Bureau of Investigation & Another while relying upon its decision in B.S. Joshi's case (supra) has also held that in view of the compromise arrived at between the parties, the technicalities should not be allowed to stand in the way in the quashing of criminal proceedings and the continuance of the same after compromise between the parties would be a futile exercise. GUGNANI GAGANDEEP 2015.12.07 15:42 I attest to the accuracy and authenticity of this document CRM-M No. 4256 of 2015 (O&M) -3-

Similar views were expressed by Hon'ble the Apex Court in Madan Mohan Abot v. State of Punjab, 2008(4) SCC 582, the relevant extract of which is as under:-

" We need to emphasise that it is perhaps advisable that in disputes where the question involved is of a purely personal nature, the court should ordinarily accept the terms of the compromise even in criminal proceedings as keeping the matter alive with no possibility of a result in favour of the prosecution is a luxury which the courts, grossly overburdened as they are, cannot afford and that the time so saved can be utilised in deciding more effective and meaningful litigation. This is a common sense approach to the matter based on ground of realities and bereft of the technicalities of the law. "

Keeping in view the above settled legal position and taking into account the fact that both the parties have desired to live in peace and harmony and carry on with their lives without any ill will or rancour by resolving their differences and entering into the aforesaid compromise, it is evident that it is a fit case where there is no impediment in the way of the Court to exercise its inherent powers under Section 482 Cr.P.C., for quashing of the FIR in the interest of justice.

Accordingly, the present petition is allowed. The aforesaid FIR and all subsequent proceedings arising therefrom, are quashed.

            December 05, 2015                                                (JASWANT SINGH)
            Gagan                                                                JUDGE




GUGNANI GAGANDEEP
2015.12.07 15:42
I attest to the accuracy and
authenticity of this document