IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
Crl. Misc. No. M- 2472 of 2009
Date of decision: January 30, 2009
Harjit Singh
..... Petitioner
Versus
State of Punjab and another
..... Respondents
Present: Ms. G.K. Mann, Advocate for the petitioner.
****
S.S. SARON, J.
This petition under Section 482 of the Code of Criminal Procedure
(“CrPC” – for short) has been filed seeking quashing of case FIR No. 61 dated
29.4.2004 (Annexure P1) registered at Police Station Ramdass Police Distt. Majitha
for the offences under Sections 304-A, 279, 337, 338 and 427 IPC.
The quashing of the FIR has been sought on the basis of compromise
dated 12.10.2007 (Annexure P2). The compromise has been entered into between
Harprit Kaur complainant/respondent whose son Bhupinder Singh died in a motor
vehicle accident which occurred on 29.4.2004. Harprit Kaur (respondent
No.2/complainant) has received a sum of Rs.1,20,000/- from the petitioner who is the
accused in the FIR and therefore, it is prayed by the petitioner that the FIR and all
consequential proceedings be quashed.
During the course of hearing, learned counsel for the petitioner has
submitted that the entire evidence in the case has been concluded.
After giving my thoughtful consideration to the matter, it may be noticed
that the offence under Section 304-A IPC for which the petitioner has been charged is
not a compoundable offence. Though, the powers of this Court to quash the case
Crl. Misc. No. M- 2472 of 2009 [2]
which is not compoundable are not limited or affected by the provisions of Section
320 CrPC, however, the said power is to be exercised sparingly and with
circumspection and in the facts and circumstances of each case.
In the present case, the entire evidence in the case has been led and now
the case is fixed for final arguments. Therefore, at this stage to quash the impugned
FIR and proceedings on the basis of compromise in a case which is otherwise non-
compoundable would be improper. The question of compromise having been
effected is certainly a factor which can be urged and taken into consideration by the
trial Court while imposing the sentence in case a finding of guilt is recorded.
Therefore, in the circumstances, in case the petitioner is found guilty, the fact that the
compromise has been entered into can be urged for the purpose of imposing the
sentence. However, at this stage when the entire evidence has been concluded, it
would be improper for this Court to short-circuit or bypass the procedure by ready
resort to the exercise of inherent jurisdiction of this Court under Section 482 CrPC.
For the foregoing reasons, there is no merit in this petition and the same
is accordingly dismissed. However, it would be open to the petitioner in the event of
his being found guilt to press the compromise in question for the purpose of
probation.
(S.S. SARON)
JUDGE
January 30, 2009
amit