High Court Punjab-Haryana High Court

Rajiv And Another vs State Of Haryana And Another on 25 March, 2009

Punjab-Haryana High Court
Rajiv And Another vs State Of Haryana And Another on 25 March, 2009
Crl. Misc. No. M- 4114 of 2009                           -1-

      In the High Court of Punjab and Haryana at Chandigarh


                               Crl. Misc. No. M- 4114 of 2009
                               Date of Decision:March 25, 2009

Rajiv and another
                                            ---Petitioners

                   versus

State of Haryana and another


                                            ---Respondents

Coram:       HON'BLE MRS. JUSTICE SABINA

                 ***

Present:     Mr.Deepak Gupta ,Advocate,
             for the petitioner

             Mr. Sidharth Sarup, AAG, Haryana

             Mr.Jatinder Nara, Advocate,
             for respondent No. 2

                   ***

SABINA, J.

Petitioners have filed this petition under Section 482 of the

Code of Criminal Procedure (hereinafter referred to as ‘Cr.P.C.’)for quashing

of FIR No. 7 dated 8.1.2009 under Sections 363/366 of the Indian Penal

Code registered at Police Station, Sadar Panipat.

Learned counsel for the petitioner has submitted that the

petitioners had got married on 27.12.2008. Respondent No. 2, who is father

of petitioner No. 2 had got lodged the FIR in question against the petitioners

as well as relatives of petitioner No. 1. Learned counsel has placed reliance

on judgments of this Court reported as Surinder Kamboj and others vs.

State of Punjab and another 2008(1)RCR(Criminal 21 and Talwinder
Crl. Misc. No. M- 4114 of 2009 -2-

Singh @ Laddi and another vs. State of Punjab and another 2008(3)

RCR (Criminal) 970.

Respondent No. 2 is present in person along with his counsel

and has admitted the statement made by learned counsel for the petitioners.

Respondent No. 2 has stated that his daughter, Priyanka had got married to

Rajiv and he has no objection to the said marriage and consequently he

stated that the FIR in question be quashed.

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 matrimonial disputes alone.

Hon’ble the Apex Court in the case of Nikhil Merchant vs.

Central bureau of Investigation and another JT 2008 (9) SC 192 in paras

23 and 24 has held as under:-

“23. In the instant case, the disputes between the Company and

the Bank have been set at rest on the basis of the compromise

arrived at by them whereunder the dues of the Bank have been

cleared and the Bank does not appear to have any further claim

against the Company. What, however, remains is the fact that

certain documents were alleged to have been created by the

appellant herein in order to avail of credit facilities beyond the

limit to which the Company was entitled. The dispute

involved herein has overtones of a civil dispute with certain
Crl. Misc. No. M- 4114 of 2009 -3-

criminal facets. The question which is required to be answered

in this case is whether the power which independently lies with

this court to quash the criminal proceedings pursuant to the

compromise arrived at, should at all be exercised?

24.On an overall view of the facts as indicated hereinabove and

keeping in mind the decision of this Court in B.S.Joshi’s

case (supra) and the compromise arrived at between the

Company and the Bank as also clause 11 of the consent

terms filed in the suit filled by the Bank, we are satisfied that

this is a fit case where technicality should not be allowed to

stand in the way in the quashing of the criminal proceedings,

since, in our view, the continuance of the same after the

compromise arrived at between the parties would be a futile

exercise.”

In view of the fact that the petitioners are married and their
marriage has been accepted by respondent No. 2, no useful purpose would
be served by continuing the criminal proceedings, in question.

Accordingly, the present petition is allowed. FIR No. 7 dated

8.1.2009 under Sections 363/366 of the Indian Penal Code registered at

Police Station, Sadar Panipat and all subsequent proceedings arising

therefrom qua the petitioners as well as their co-accused are quashed. Co-

accuse of the petitioners namely Rajesh and Balbir Singh be released

forthwith, who are stated to be in custody, if not wanted in any other case.

(SABINA)
JUDGE

March 25, 2009
PARAMJIT