High Court Punjab-Haryana High Court

Mandeep Singh vs State Of Punjab And Another on 17 December, 2009

Punjab-Haryana High Court
Mandeep Singh vs State Of Punjab And Another on 17 December, 2009
CRM No. M 21742 of 2009                                                    1



     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH
                                       --

                                CRM No. M 21742 of 2009
                                Date of decision: 17.12.2009


Mandeep Singh                                        ........ petitioner

            Versus

State of Punjab and another                 .......Respondent(s)


Coram:      Hon'ble Ms Justice Nirmaljit Kaur
                     -.-

Present:    Mr. Veneet Sharma, Advocate
            for the petitioner

            Mr. K S Pannu, Deputy Advocate General, Punjab
            for the respondent- State

            Mr. Balbir Singh, Advocate
            for respondent No. 2
                   -.-

      1.    Whether Reporters of local papers may be
            allowed to see the judgement?

      2.    To be referred to the Reporter or not?

      3.    Whether the judgement should be reported in
            the Digest?

Nirmaljit Kaur, J. (Oral)

This is a petition under Section 482 Cr.P.C. for quashing of FIR

No. 112 dated 01.09.2004 under Section 406 IPC at Police Station Garh

Shankar, District Hoshiarpur on the basis of the compromise having been

arrived at between the parties. Copy of the same has been placed on record

as Annexure P-2. A separate statements of the complainant as well as of the

petitioner have also been recorded in the Court to the same effect. The
CRM No. M 21742 of 2009 2

petitioner and respondent No. 2 have also filed their respective affidavits

stating that the FIR and proceedings arising out of the matter pursuance of

the statement of respondent No. 2 be quashed.

It would be relevant to note the facts of the present case.

Petitioner – Mandeep Singh had got registered FIR No. 112 dated 01.09.2004

under Section 406 IPC at Police Station Garh Shankar, District Hoshiarpur

against respondent No. 2- Surjit Kaur. As per the allegation in the FIR, Surjit

Kaur, who is owner of Maruti Car 1997 Model baring registration No. PB

10X 5833 and she disclosed her desire to sell the aforesaid Car and sold the

same for Rs.70,000/-, which was paid. But no document was got executed

from her due to faith. After some days, she disclosed her desire to purchase

en enfield motor cycle and asked complainant-Mandeep Singh for help and

accordingly paid Rs.65,000/-. After paying the amount, she took the motor

cycle, but subsequently returned the same to Mandeep Singh. Thereafter, she

obtained his signatures on some blank papers by misleading him and the said

documents signed by him were used to show her ownership of the said

vehicle. However, later on, during investigation a statement was made by

Surjit Kaur-respondent No. 2 and on the basis of her statement, it was found

that rather it was Mandeep Singh-author of the FIR, who had taken motor

cycle and car as well as Rs.2,00,000/- from Surjit Kaur. Accordingly,

Challan was filed against the present petitioner and Surjit Kaur was found

innocent.

The aforesaid matter has since been compromised between the

parties. Separate affidavits of both the parties have also been filed in Court

today. In his affidavit, Mandeep Singh stated that he has no objection if the
CRM No. M 21742 of 2009 3

aforesaid FIR is quashed. Similarly, in her affidavit Surjit Kaur stated that

she has no if the proceedings arising in the matter in pursuance of her

statement qua the petitioner are quashed.

The Apex Court in the case of ‘Madan Mohan Abbot v. State of

Punjab’ reported as (2008)4 SCC 582 emphasised in para No. 6 as follows:-

“6. We need to emphasize that it is perhaps

advisable that in disputes where the question involved

is of a purely personal nature, the Court should

ordinarily accept the terms of the compromise even in

criminal proceedings as keeping the matter alive with

no possibility of a result in favour of the prosecution is

a luxury which the Courts, grossly overburdened as

they are, cannot afford and that the time so saved can

be utilised in deciding more effective and meaningful

litigation. This is a common sense approach to the

matter based on ground of realities and bereft of the

technicalities of the law.”

The present is a case which is purely personal in nature and the

compromise has been arrived at between the parties. The said compromise

has been arrived at between the parties without any pressure. In view of the

compromise, chances of conviction either of the petitioner or the complainant

are nil. It would be a futile exercise to allow the proceedings to continue.

Keeping in mind the decision rendered by the Hon’ble Supreme

Court in the case of Madan Mohan Abbot (supra), affidavits of both the

parties as also the facts of the present case, the compromise deserves to be
CRM No. M 21742 of 2009 4

accepted. Thus, it would be in the interest of justice to quash FIR No. 112

dated 01.09.2004 under Section 406 IPC at Police Station Garh Shankar,

District Hoshiarpur as well as further proceedings arising out of the same and

the challan filed against the present petitioner in pursuance to the statement

of Surjit Kaur for promoting peace and harmony.

Accordingly, the aforesaid FIR and further proceedings arising

out of the same qua the petitioner in pursuance to the statement recorded by

Surjit Kaur are hereby quashed.

Allowed in the aforesaid terms.

(Nirmaljit Kaur)
Judge
December 17, 2009
mohan