High Court Punjab-Haryana High Court

Ashok Kumar And Others vs State Of Punjab And Another on 11 February, 2009

Punjab-Haryana High Court
Ashok Kumar And Others vs State Of Punjab And Another on 11 February, 2009
Crl.Misc.No.M-29855 of 2008                                           1

      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH.


                                      Crl.Misc.No.M-29855 of 2008
                                      Date of Decision: 11.2.2009

Ashok Kumar and others                                  .....Petitioners

                               Vs.

State of Punjab and another                             ....Respondents

                               ....
CORAM :     HON'BLE MR.JUSTICE RAJIVE BHALLA

                               ****

Present : Mr. Ashok Jindal, Advocate for the petitioners.

Mr. Abhishek Chautala, AAG, Punjab, for respondent no.1.
Mr. A.D.S. Jattana, Advocate for respondent no.2.

….

RAJIVE BHALLA, J (Oral)

Prayer in this petition, filed under Section 482 of the Code of

Criminal Procedure, is for quashing of FIR No.32 dated 5.4.2002,

registered under Sections 408/120-B of the Indian Penal Code, at Police

Station Nahianwala, Distt. Bathinda, and all subsequent proceedings

emanating therefrom, on the basis of a compromise.

The petitioners are arraigned as accused, pursuant to the

aforementioned FIR, which relates to embezzlement of paddy worth

Rs.22,59,32 and 37 paise. During the pendency of the trial, the complainant,

namely, the Punjab State Cooperative Supply and Marketing Federation

Limited (Markfed) issued an advertisement requesting all the rice millers to

approach Markfed for an out of Court settlement. In response to the

aforementioned advertisement, the petitioners approached Markfed and by

way of Resolution No.14 dated 10.9.2007, a sub-committee constituted by
Crl.Misc.No.M-29855 of 2008 2

the Board of Directors approved the settlement. A relevant extract of the

resolution reads as follows :-

“M/s Shree Ganesh Rice Mills,Goniana are defaulter in

milling of Markfed Paddy crop 2000-2001. Arbitration

proceedings initiated against the Miller have been

decided in favour of Markfed. As per award of

Arbitrator, an amount of Rs.23,80,854/- is recoverable

from the Miller alongwith interest and share of

Arbitration fee amounting to Rs.4125/- since the case has

been decided ex-parte. The Miller has come forward for

Out of Court settlement of this Case. An amount of

Rs.4,11,808/- was already recovered by way of sale of

Rice powder, Rice Bran and mixed Rice. By adjusting

this an amount of Rs.16,93,468/- stands recoverable as

per the Guidelines of BoD towards cost of the Rice at the

present C.M.R. Rates. The Sub Committee has

considered the entire documents of the case along with

recommendations of the Head Office Committee and

resolved to approve and recommend to settle the case by

accepting a payment of Rs.17,32,454/- alongwith

interest w.e.f. 1.3.2007 till realisation of the same within

one month from the date of issue of the approval of the

Head Office. On receipt of full and final payment as per

above settlement, all court cases pending with regard to

this case be withdrawn with the approval of the M.D.

Markfed.”

Crl.Misc.No.M-29855 of 2008 3

A perusal of the resolution discloses that after receipt of the

amount of Rs.17,32,454, Markfed would have no objection to the

withdrawal of all Court cases with the approval of the Managing Director.

An affidavit of Sh.Shiv Kumar, Law Officer, Markfed, has been filed in

Court today and is taken on record. The relevant resolutions are appended

with the affidavit as Annexure R-2/1.

Counsel for the petitioners states that in view of the settlement

between the petitioners and the Markfed, the FIR and all subsequent

proceedings emanating therefrom be quashed.

Counsel for complainant-respondent no.2, states that as the

petitioners have paid all outstanding dues and as the withdrawal of all Court

cases against the petitioners have been approved by the Managing Director

of Markfed, the complainant has no objection, if the present petition is

allowed and the FIR and all subsequent proceedings emanating therefrom

are quashed.

Counsel for the State of Punjab submits that in view of the

compromise between the petitioners and the complainant and particularly as

Markfed is a Government organization, the State of Punjab has no

objection, if the FIR and all subsequent proceedings emanating therefrom

are quashed.

I have heard learned counsel for the parties, perused the

contents of the petition, the affidavit filed by respondent no.2, as also the

resolutions appended therewith and am satisfied that parties have arrived at

a bonafide compromise without any fraud, coercion or misrepresentation.

A compromise or a settlement, serves the immediate purpose of the parties,
Crl.Misc.No.M-29855 of 2008 4

as it enables them to proceed with their lives without illwill or rancour. In

view of the compromise, the prosecution witnesses are not likely to support

the prosecution leading to wastage of valuable Court time. The petitioners

have paid a sum of Rs.17,32,454/- to the complainant, which has been

accepted by the complainant, as reflected in the Resolution No.14. In

Kulwinder Singh V. State of Punjab and another, 2007(3) RCR (Crl.)

1052, a Full Bench of this Court has held that, in the exercise of powers

under Section 482 of the Code of Criminal Procedure, this Court may in

appropriate cases, quash an FIR disclosing the commission of non

compoundable offences.

In view of what has been stated herein above, the present

revision petition is allowed. The FIR No.32 dated 5.4.2002 registered under

Sections 408/120-B of the Indian PenalCode, at Police Station Nahianwala,

Distt. Bathinda and all subsequent proceedings emanating therefrom, are

quashed.

11.2.2009                                         (RAJIVE BHALLA)
GS                                                     JUDGE