High Court Punjab-Haryana High Court

Hardeep Singh @ Kalu And Others vs The State Of Punjab And Another on 13 November, 2009

Punjab-Haryana High Court
Hardeep Singh @ Kalu And Others vs The State Of Punjab And Another on 13 November, 2009
   CRM-M 29066 of 2009                             1

IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH


         CRM-M 29066 of 2009
         Decided on 13.11.2009



   Hardeep Singh @ Kalu and others                 --.Petitioners


                           Versus

   The State of Punjab and another                 --Respondents

CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

PRESENT: Mr.P.L.Singla, Advocate,for the petitioners

Mr.R.S.Rawat,A.A.G.Punjab

Mrs.Sharmila Sharma,Advocate, for respondent No.2.

Rakesh Kumar Jain, J: (Oral)

This order shall dispose of two petitions bearing CRM-M

29066 of 2009 (Hardeep Singh @ Kalu and others Vs. The State of

Punjab and another) and CRM-M 29251 of 2009 ( Nirvair Singh and

others Vs. The State of Punjab and another) filed for quashing of FIR

No.92 dated 18.8.2009 (Annexure P-1) registered under Sections

323,324,326,148,149 IPC at Police Station, Nihal Singh Wala, District

Moga, by Nirvair Singh against eight petitioners arrayed in CRM M

29066 of 2009 and for D.D.R. No. 11 dated 21.8.2009 registered by

the complainant Gurmesh Singh @ Ghisa against the petitioners
CRM-M 29066 of 2009 2

arrayed in CRM-M 29251 of 2009, on the basis of compromise dated

01.10.2009 (Annexure P3) in CRM-M 29066 of 2009.

The aforesaid two cases have been filed for an occurrence

alleged to have taken place on 16.8.2009 in which both the parties had

received injuries. In the FIR registered by Nirvair Singh, injuries have

been suffered by Malkeet Singh, Angrej Singh and Avneet whereas

in the D.D.R. registered by Gurmesh Singh @ Ghisa, injuries have

been suffered by Hardeep, Gurmesh @ Ghisa, Mukhtiar Kaur and

Charanjit Kaur. The cases were registered by the police against both

the parties and the matter is under investigation.

Mr.P.L.Singla, learned counsel appearing for petitioners

Hardeep Singh and others, has submitted that due to intervention of

elders and respectables of the village, the matter has been compromised

between the parties through the aforesaid compromise dated 1.10.2009

in which they have stated that the occurrence took place due to

misunderstanding without intention and they do not want any legal

action against each other.

Complainant Nirvair Singh in CRM-M 29066 of 2009 and

Gurmesh Singh @ Ghisa in CRM-M 29251 of 2009 are present in the

Court, who have been identified by their Advocates Mr.P.L.Singla

and Mrs.Sharmila Sharma, respectively. In both the aforesaid cases,

they have stated that they have no objection if the matter is allowed to

be compromised between the parties as it would lead amity and

harmony in the village and in their families.

As against this, learned counsel for the State has

submitted that though the offence under Section 323 IPC is
CRM-M 29066 of 2009 3

compoundable under Section 320 of Cr.P.C but offences under

Sections 324 and 326 of IPC are non-compoundable.

In this regard, learned counsel for the petitioners has relied

upon a Full Bench decision of this Court in Kulwinder Singh and

others Vs. State of Punjab and another 2007 (3) R.C.R (Criminal)

1052, to contend that the matter can be compounded even in non-

compoundable offences and prayed that both the aforesaid FIR and

DDR and all other proceedings arising therefrom, may be quashed.

After hearing the learned counsel for the parties and

considering the facts of the case in which the parties have resolved

their dispute and have decided to live happily again, further

proceedings in the aforesaid FIR and the DDR would be thus an

exercise in futility. Hence, the present petitions are allowed.

Consequently, aforesaid FIR No.92 dated 18.8.2009, registered under

Sections 323,324,326,148,149 IPC at Police Station, Nihal Singh Wala,

District Moga, by Nirvair Singh and D.D.R. No. 11 dated 21.8.2009

registered by Gurmesh Singh @ Ghisa and all other proceedings

arising therefrom are hereby quashed.

13.11.2009                                        (Rakesh Kumar Jain)
RR                                                        Judge