High Court Punjab-Haryana High Court

Guriqbal Singh vs State Of Punjab & Another on 31 October, 2008

Punjab-Haryana High Court
Guriqbal Singh vs State Of Punjab & Another on 31 October, 2008
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH


                          Crl. Misc. No. 26204-M of 2008
                          Date of Decision: 31.10.2008
                                      ***


Guriqbal Singh                                             .. Petitioner

                                     Vs.

State of Punjab & another
                                                           .. Respondents.


CORAM: HON'BLE MR. JUSTICE ARVIND KUMAR

Present:-   Mr. Naresh Kaushik, Advocate
            for the petitioner

            Mr. B.S. Sra,. DAG Punjab

            Mr. K.S.Dhanora, Advocate,
            for respondent No. 2
                        ***

ARVIND KUMAR, J.

Affidavit of respondent No2-complainant, filed in Court, is
taken on record.

Through the instant petition filed under Section 482 Cr.P.C.,
the petitioners have sought for quashing of FIR No. 124 dated 27.10.2005
registered against them under Sections 324/323/506/34 IPC, at Police
Station Bhogpur, District Jalandhar, and all other consequent proceedings,
on the basis of compromise having been entered between the parties.

The impugned FIR has been registered on the basis of
statement made by respondent No.2-complainant, namely, Surender Singh
@ Goldi to the effect that the petitioners had criminally intimidated and
caused injuries to him.

Complainant-respondent No.2 vide his short affidavit has stated
that the matter has been compromised by him with the petitioner and has
thus, stated that he has no objection to the quashing of FIR and subsequent
proceedings. His counsel has authenticated the compromise.

By now, it is fully settled that the High Court in exercise of
Crl. Misc. No. 26204-M of 2008 -2-
inherent powers can quash the proceedings if it finds that allowing of any
such proceedings to continue would be an abuse of process of the Court or
that ends of justice require that the proceedings be quashed. In the case of
State of Karnataka v. L. Muniswami, AIR 1977 SC 1489, the Hon’ble
Supreme Court has observed that the ends of justice are higher than ends of
mere law, though justice has got to be administered according to the laws
made by the legislature yet the Court proceeding ought not to be permitted
to degenerate into a weapon of harassment or persecution.

In the case of Mrs. Shakuntala Sawhney v. Mrs. Kaushalya
and others
1980(1) SCC 63, the essence of compromise has been summed
up in following words:-

” The finest hour of justice arrives propitiously when
parties, despite falling apart, bury the hatchet and weave
a sense of fellowship of reunion.”

The Larger Bench of this Court in the case of Kulvinder Singh
& Ors. Vs. State of Punjab & Anr. 2007(3) RCR (Criminal) 1052, while
discussing the scope of quashing of prosecution on the basis of compromise,
by this Court in exercise of powers under Section 482 Cr.P.C., even in non-
compoundable offence(s) has held as under:-

“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 amity 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
Crl. Misc. No. 26204-M of 2008 -3-
eventualities which the cause of justice may throw up
during the course of a litigation.

29. 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.”

Therefore, in view of the discussion above, since the parties
have amicably settled the matter, which is otherwise in the interest of justice
and appears to have been effected to promote peace and harmony amongst
the parties, the instant petition is allowed. Consequently, impugned FIR
No. 124 dated 27.10.2005 registered against the petitioner under Sections
324/323/506/34 IPC, at Police Station Bhogpur, District Jalandhar, and all
other consequent proceedings therein are quashed.

(ARVIND KUMAR)
JUDGE
October 31, 2008
JS