Supreme Court of India

Gian Singh vs State Of Punjab & Anr on 23 November, 2010

Supreme Court of India
Gian Singh vs State Of Punjab & Anr on 23 November, 2010
Author: ……………………..J.
Bench: Markandey Katju, Gyan Sudha Misra
           ITEM NO.16                 COURT NO.6              SECTION IIA
             S U P R E M E    C O U R T   O F    I N D I A
                           RECORD OF PROCEEDINGS

Petition(s) for Special Leave to Appeal (Crl) No(s).8989/2010
(From the judgement and order dated 17/09/2010 in           CRM No.
27367/2010 of The HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH)

GIAN SINGH                                          Petitioner(s)

                   VERSUS

STATE OF PUNJAB & ANR                           Respondent(s)
(With appln(s) for ex-Parte stay,exemption from filing c/c of the
impugned Judgment,exemption from filing O.T.


Date: 23/11/2010    This Petition was called on for hearing today.


CORAM :
          HON'BLE MR. JUSTICE MARKANDEY KATJU
          HON'BLE MRS. JUSTICE GYAN SUDHA MISRA



For Petitioner(s)      Mr. Rajiv Kataria, Adv.for
                       M/S. Delhi Law Chambers

             UPON hearing counsel the Court made the following
                                 O R D E R

Learned counsel for the petitioner has relied on
three decisions of this Court, all by two Judge Benches.
They are B.S.Joshi vs. State of Haryana (2003) 4 SCC 675;
Nikhil Merchant vs. Central Bureau of Investigation and
Another (2008) 9 SCC 677; and Manoj Sharma vs. State and
Others (2008) 16 SCC 1.

It is true that in the last two decisions, one of
us, Hon’ble Mr. Justice Markandey Katju, was a member but a
Judge should always be open to correct his mistakes. We
feel that these decisions require re-consideration and hence
we direct that this matter be placed before a larger Bench
to reconsider the correctness of the aforesaid three
decisions.

Let the papers of this case be placed before Hon’ble
Chief Justice of India for constituting a larger Bench.

(Parveen Kr. Chawla)                 ( Indu Satija )
    Court Master                       Court Master

[Reportable Signed Order is placed on the file]
REPORTABLE

IN THE SUPREME COURT OF INDIA

CRIMINAL APPELLATE JURISDICTION

PETITION(S) FOR SPECIAL LEAVE TO APPEAL(CRL.) NO.8989 OF
2010

GIAN SINGH ..PETITIONER

VERSUS

STATE OF PUNJAB & ANOTHER ..RESPONDENTS

O R D E R

Heard learned counsel for the petitioner.

The petitioner has been convicted under Section 420

and Section 120B, IPC by the learned Magistrate. He filed

an appeal challenging his conviction before the learned

Sessions Judge. While his appeal was pending, he filed an

application before the learned Sessions Judge for

compounding the offence, which, according to the learned

counsel, was directed to be taken up along with the main

appeal. Thereafter, the petitioner filed a petition under

Section 482, Cr.P.C. for quashing of the FIR on the ground

of compounding the offence. That petition under Section 482

Cr.P.C. has been dismissed by the High Court by its impugned

order. Hence, this petition has been filed in this Court.

Learned counsel for the petitioner has relied on

three decisions of this Court, all by two Judge Benches.

They are B.S.Joshi vs. State of Haryana (2003) 4 SCC 675;
Nikhil Merchant vs. Central Bureau of Investigation and

Another (2008) 9 SCC 677; and Manoj Sharma vs. State and

-2-

Others (2008) 16 SCC 1. In these decisions, this Court has

indirectly permitted compounding of non-compoundable

offences. One of us, Hon’ble Mr. Justice Markandey Katju,

was a member to the last two decisions.

Section 320, Cr.P.C. mentions certain offences as

compoundable, certain other offences as compoundable with

the permission of the Court, and the other offences as non-

compoundable vide Section 320(7).

Section 420, IPC, one of the counts on which the

petitioner has been convicted, no doubt, is a compoundable

offence with permission of the Court in view of Section 320,

Cr.P.C. but Section 120B IPC, the other count on which the

petitioner has been convicted, is a non-compoundable

offence. Section 120B(criminal conspiracy) is a separate

offence and since it is a non-compoundable offence, we

cannot permit it to be compounded.

The Court cannot amend the statute and must maintain

judicial restraint in this connection. The Courts should

not try to take over the function of the Parliament or

executive. It is the legislature alone which can amend

Section 320 Cr.P.C.

We are of the opinion that the above three decisions

require to be re-considered as, in our opinion, something
which cannot be done directly cannot be done indirectly. In

our, prima facie, opinion, non-compoundable offences cannot

be permitted to be compounded by the Court, whether directly

or indirectly. Hence, the above three decisions do not

appear to us to be correctly decided.

-3-

It is true that in the last two decisions, one of

us, Hon’ble Mr. Justice Markandey Katju, was a member but a

Judge should always be open to correct his mistakes. We

feel that these decisions require re-consideration and hence

we direct that this matter be placed before a larger Bench

to reconsider the correctness of the aforesaid three

decisions.

Let the papers of this case be placed before Hon’ble

Chief Justice of India for constituting a larger Bench.

……………………..J.

[MARKANDEY KATJU]

NEW DELHI; ……………………..J.

NOVEMBER 23, 2010              [GYAN SUDHA MISRA]