High Court Punjab-Haryana High Court

Ashok Moudgil And Another vs State Of Haryana And Another on 25 May, 2009

Punjab-Haryana High Court
Ashok Moudgil And Another vs State Of Haryana And Another on 25 May, 2009
Crl. Misc. No. M- 8323 of 2009                    -1-

      In the High Court of Punjab and Haryana at Chandigarh


                               Crl. Misc. No. M- 8323 of 2009
                               Date of Decision:May 25, 2009

Ashok Moudgil and another



                                            ---Petitioners


                  versus

State of Haryana and another


                                            ---Respondents

Coram:       HON'BLE MRS. JUSTICE SABINA

                 ***

Present:     Mr. A.K.Goyal, Advocate,
             for the petitioners

             Ms. Maloo Chahal, DAG, Haryana


             Mr.Karan Singh, 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. 28 dated 30.1.23007 under Sections 406, 420,467, 468, 471,

506 of the Indian Penal Code registered at Police Station,Beri District

Jhajjar (annexure P-1) and consequential proceedings arising therefrom on

the basis of compromise dated 28.6.2007 (annexure P-2).
Crl. Misc. No. M- 8323 of 2009 -2-

Learned counsel for the petitioner has submitted that now with

the intervention of respectables parties have entered into a compromise

dated 28.6.2007 (Annexure P-2).

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

and has admitted the contents of the compromise(Annexure P-2). He has

stated that he has no objection if the FIR in question is 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

criminal facets. The question which is required to be answered
Crl. Misc. No. M- 8323 of 2009 -3-

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.”

Since the parties have arrived at a compromise, no useful

purpose would be served by continuing the criminal proceedings, in

question.

Accordingly this petition is allowed. FIR No. 28 dated

30.1.23007 under Sections 406, 420,467, 468, 471, 506 of the Indian

Penal Code registered at Police Station,Beri District Jhajjar (annexure P-1)

and all consequential proceeding arising therefrom are quashed.

(SABINA)
JUDGE

May 25, 2009
PARAMJIT