High Court Punjab-Haryana High Court

Dr.Neena Gupta vs State Of Punjab And Another on 16 March, 2009

Punjab-Haryana High Court
Dr.Neena Gupta vs State Of Punjab And Another on 16 March, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH

                                Crl. Misc. M No. 3164 of 2009
                                Date of Decision:March 16, 2009

Dr.Neena Gupta                                     ...........Petitioner
                           Versus



State of Punjab and another                         ..........Respondents



Coram:        Hon'ble Mrs. Justice Sabina

Present:      Mr.S.S.Gill, Advocate
             for the petitioners.
             Petitioner present in person
             Mr.Amandeep Singh Rai,Assistant Advocate
             General, Punjab
             Mr.K.S.Sandhu, Advocate for respondent No.2
             Respondent No. 2 in person.
                    **

Sabina, J.

Petitioner-Dr.Neena Gupta has filed this petition under

Section 482 of the Code of Criminal Procedure seeking quashing of FIR No.

96 dated 20.3.2006 under Section 304-A of the Indian Penal Code (`IPC’

for short) registered at Police Station Civil Lines, Patiala, District Patiala

as well as the subsequent proceeding arising therefrom on the basis of

compromise between the parties dated 15.1.2009 (Annexure P2).

Learned counsel for the petitioner has submitted that it is a

case of cross-version. Petitioner had also lodged FIR against the

complainant. Now, with the intervention of the respectables, parties have

arrived at a compromise.

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

and has admitted the contents of the compromise dated 15.1.2009

(Annexure P2), wherein, it has been agreed between the parties that both the

parties have resolved their disputes and would get both the FIRs i.e. FIR
Crl. Misc. M No. 3164 of 2009 -2-

No.96 dated 20.3.2006 under Section 304-A IPC of Police Station Civil

Lines, Patiala against Dr. Neena Gupta, wife of Dr.S.P.Gupta registered by

party No.1 and FIR No. 97 dated 20.3.2006 under Sections 452, 323, 427,

506, 148, 149 IPC of Police Station Civil Lines, Patiala was registered

against party No.1 by party No.2 quashed by filing petition under Section

482 of the Code of Criminal Procedure.

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 para

Nos. 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
Crl. Misc. M No. 3164 of 2009 -3-

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, in order to

live in peace, no useful purpose would be served by proceeding further

with the criminal proceedings.

Accordingly, this petition is allowed. FIR No. 96 dated

20.3.2006 registered at Police Station Civil Lines, Patiala under Section

304-A IPC alongwith all subsequent proceedings arising therefrom are

quashed .

( Sabina )
Judge
March 16, 2009

arya