High Court Punjab-Haryana High Court

Khazan Chand vs State Of Punjab And Another on 28 May, 2009

Punjab-Haryana High Court
Khazan Chand vs State Of Punjab And Another on 28 May, 2009
Criminal Misc. No.M-13435 of 2009                        1

      In the High Court of Punjab and Haryana at Chandigarh


                       Criminal Misc. No.M-13435 of 2009
                       Date of decision: 28.5.2009


Khazan Chand

                                                     ......Petitioner

                       Versus



State of Punjab and another

                                                   .......Respondents


CORAM: HON'BLE MRS. JUSTICE SABINA


Present:   Mr.Munish Behl, Advocate,
           for the petitioner.

           Mr.Aman Deep Singh Rai, AAG, Punjab.

           Ms.Poonam Tara, Advocate,
           for respondent No.2.

                ****


SABINA, J.

The petitioner has filed this petition under Section 482 of

the Code of Criminal Procedure for quashing of FIR No.181 dated

8.12.2008 (Annexure P-1), under Section 379 of the Indian Penal

Code (“IPC”- for short), registered at Police Station Division No.5,

Jalandhar and all the consequential proceedings arising therefrom in

view of the compromise dated 11.5.2009 (Annexure P-3) arrived at
Criminal Misc. No.M-13435 of 2009 2

between the parties.

Learned counsel for the petitioner has submitted that FIR

in question was a result of matrimonial dispute between the

complainant and his wife. The petitioner is father-in-law of

respondent No.2/complainant. Now with the intervention of relatives

and friends, parties have arrived at a compromise.

Respondent No.2, who is present in person, along with

his counsel, has admitted the contents of the compromise (Annexure

P-3) and has stated that he has no objection, if the FIR in question is

quashed.

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
Criminal Misc. No.M-13435 of 2009 3

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?

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.”

Accordingly, no useful purpose would be served in

allowing these proceedings to continue. In view of above, the present
Criminal Misc. No.M-13435 of 2009 4

petition is allowed. FIR No.181 dated 8.12.2008 (Annexure P-1),

under Section 379 IPC, registered at Police Station Division No.5,

Jalandhar and all the subsequent proceedings, arising therefrom,

are quashed.

(SABINA)
JUDGE

May 28, 2009
anita