High Court Punjab-Haryana High Court

Gurpreet Singh @ Gopi vs State Of Punjab And Another on 19 February, 2009

Punjab-Haryana High Court
Gurpreet Singh @ Gopi vs State Of Punjab And Another on 19 February, 2009
      In the High Court of Punjab and Haryana at Chandigarh


                                Crl. Misc. No. M- 133 of 2009
                                Date of Decision:February 19, 2009

Gurpreet singh @ Gopi

                                            ---Petitioner

                   versus

State of Punjab and another

                                            ---Respondents

Coram:       HON'BLE MRS. JUSTICE SABINA

                 ***

Present:     Mr. Amandeep Singh,Advocate,
             for the petitioner

             Mr. Aman Deep Singh Rai, AAG, Punjab

             Mr.Gurvir Kaur, Advocate,
             for respondent No. 2

                   ***

SABINA, J.

Gurpreet Singh @ Gopi -petitioner has filed this petition under

Section 482 of the Code of Criminal Procedure (hereinafter referred to as

‘Cr.P.C.’)for quashing of FIR No. 68 dated 6.5.2008 (Anneuxre P-1)under

Sections 363, 366-A, 376 (added later on) of the Indian Penal Code

registered at Police Station, Qila Lal Singh, Batala District Gurdaspur along

with challan dated 26.7.2008 (Annexure P-2) and all subsequent

proceedings arising therefrom on the basis of compromise.

Learned counsel for the petitioner has submitted that the parties

were closely related to each other. Now, with the intervention of the

respectables in order to live in peace, they have arrived at a compromise

dated 27.11.2008 (Annexure P-3).Learned counsel for the petitioner has
Crl. Misc. No. M- 133 of 2009 -2-

placed reliance on judgments of this Court reported as Surinder Kamboj

and others vs. State of Punjab and another 2008(1)RCR(Criminal 21

and Talwinder Singh @ Laddi and another vs. State of Punjab and

another 2008(3) RCR (Criminal) 970.

Complainant as well as the prosecutrix are present in Court in

person along with their counsel. They have admitted the contends of the

affidavit dated 27.11.2008 (Annexures P-4 and P-5). Perusal of affidavits

reveals that parties were closely related to each other. FIR, in question, was

got registered due to some misunderstanding. They have no objection if the

FIR, in question, is quashed.

Incident in the present case is alleged to have taken place on

26.4.2008 whereas the FIR was got registered on 6.5.2008. Petitioner is the

son of sister of complainant-respondent No. 2 at whose instance the FIR, in

question, was got registered. Prosecutrix is the daughter of respondent No.

2.

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 paras

23 and 24 has held as under:-

Crl. Misc. No. M- 133 of 2009 -3-

“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.”

Normally in cases where there is allegation of rape, courts may

be reluctant to quash the FIR. But in the present case facts are different.

Now the parties want to live in peace due to their close relationship.
Crl. Misc. No. M- 133 of 2009 -4-

Complainant as well as the prosecutrix are no more interest in prosecuting

the prosecuting the FIR, in question.

Since the parties have arrived at a compromise, no useful

purpose would be served by continuing the criminal proceedings, in

question.

Accordingly, the present petition is allowed. FIR No. 68

dated 6.5.2008 (Anneuxre P-1)under Sections 363, 366-A, 376 (added later

on) of the Indian Penal Code registered at Police Station, Qila Lal Singh,

Batala District Gurdaspur and all subsequent proceedings arising therefrom

are quashed.

(SABINA)
JUDGE

February 19, 2009
PARAMJIT