High Court Punjab-Haryana High Court

Ajay Kumar And Others vs Narinder Kaur on 11 May, 2009

Punjab-Haryana High Court
Ajay Kumar And Others vs Narinder Kaur on 11 May, 2009
Crl. Misc. No. M- 26885 of 2008(O&M)                           -1-

      In the High Court of Punjab and Haryana at Chandigarh


                               Crl. Misc. No. M- 26885 of 2008(O&M)
                               Date of Decision:May 11, 2009

Ajay Kumar and others



                                            ---Petitioners


                     versus

Narinder Kaur


                                            ---Respondent

Coram:       HON'BLE MRS. JUSTICE SABINA

                 ***

Present:     Mr. H.N.Mehtani,Advocate,
             for the petitioner

             Mr.Gopal Singh, Advocate,
             for respondent.

                     ***

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 complaint titled as “Narinder Kaur vs. Ajay Kumar and others” under

Sections 406, 498-A of the Indian Penal Code read with Section 4 and 5

of the Dowry Prohibition Act (Annexure P-7)and further proceedings in

pursuance thereto.

At the request of counsel for the parties, this case was ordered

to be listed before the Mediation and Conciliation Center. With the efforts

of Mediation and Conciliation Center, parties have arrived at a
Crl. Misc. No. M- 26885 of 2008(O&M) -2-

compromise/settlement. It has been decided that they will withdraw the

cases filed by them against each other. It has also been agreed that Ajay

Kumar-petitioner No. 1 will not seek custody of the minor child who is in

custody of the mother. Petitioner No. 1 will pay Rs. 3.10 lacs vide a bank

draft to the respondent. In view of the compromise, petitioner No.1 and

respondent will move a petition seeking divorce on the basis of mutual

consent under Section 13 B of the Hindu Marriage Act, 1955. Respondent

will withdraw the petition filed by her seeking maintenance under Section

125 Cr.P.C.

Learned counsel for the petitioners has submitted that petitioner
No. 1 will withdraw the petition filed by him under Section 9 of the Hindu
Marriage Act, 1955

Petitioner No. 1 and respondent are present in person in Court.

Petitioner No. 1 has handed over a bank draft of Rs. 3.10 lacs to the

respondent. Both the sides have admitted the contents of the

agreement/settlement arrived at between them before Mediation and

Conciliation Center. Respondent who is present in person along with her

counsel has not opposed the quashing of the complaint in question and all

the subsequent proceedings arising therefrom.

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.
Crl. Misc. No. M- 26885 of 2008(O&M) -3-

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

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
Crl. Misc. No. M- 26885 of 2008(O&M) -4-

question.

Accordingly this petition is allowed. complaint titled as

“Narinder Kaur vs. Ajay Kumar and others” under Sections 406, 498-A of

the Indian Penal Code read with Section 4 and 5 of the Dowry Prohibition

Act (Annexure P-7) and all consequential proceeding arising therefrom are

quashed.

(SABINA)
JUDGE

May 11, 2009
PARAMJIT