High Court Punjab-Haryana High Court

Mohammad Deen vs State Of Punjab And Another on 18 November, 2009

Punjab-Haryana High Court
Mohammad Deen vs State Of Punjab And Another on 18 November, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                 CHANDIGARH

                                      Crl.Misc.No.M-12221 of 2009
                                      Date of Decision:- 18.11.2009

Mohammad Deen                                      ....Petitioner(s)

                   vs.

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

                   ***

CORAM:- HON'BLE MR.JUSTICE AUGUSTINE GEORGE MASIH

                   ***
Present:-   Mr.G.S.Bal, Advocate,
            for the petitioner.

            Mr.Amandeep Singh Rai, AAG, Punjab,
            for respondent No.1.

            Ms.Simranjit Kaur, Advocate,
            for the complainant.
                   ***

AUGUSTINE GEORGE MASIH, J. (ORAL)

Prayer in the present petition is for quashing of FIR No.97

dated 30.9.2008 under Sections 279, 337, 338 and 427 IPC registered at

Police Station Bhadson, District Patiala (Annexure P-1) and all

consequential proceedings arising therefrom on the basis of the

compromise entered into between the parties dated 1.12.2008 (Annexure

P-4).

Counsel for the petitioner contends that the dispute in the

present petition arose due to an accident which had occurred on 22.09.2008

and now with the passage of time and with the intervention of the

respectables, compromise has been entered into between the parties. There

does not exist any further dispute between the parties due to existence of the

compromise dated 1.12.2008 (Annexure P-4). The complainant also does

not have any
Crl.Misc.No.M-12221 of 2009 -2-

objection to the quashing of the FIR and all consequential proceedings

arising therefrom.

Counsel for the complainant-respondent No.2 on the basis of

the written statement filed by respondent No.2-complainant Parminder

Singh son of Amarjit Singh, states that a compromise has been entered into

between the parties and, therefore, the complainant does not want to press

the allegations against the petitioner and has no objection to the quashing of

the FIR and all consequential proceedings arising therefrom.

Respondent No.2-complainant-Parminder Singh son of Amarjit

Singh is present in Court and has been identified by his counsel. He states

that the compromise deed dated 1.12.2008 (Annexure P-4) has indeed been

entered into between the parties. He states that as the matter having been

compromised, he does not want to press the allegations against the

petitioner and has no objection to the quashing of the FIR and all

consequential proceedings arising therefrom.

In view of the above, the interest of justice would be duly

served with the quashing of the FIR and all consequential proceedings

arising therefrom as there is no dispute as on today. Since the compromise

has been entered into between the parties and the matter has been amicably

resolved leaving both the parties satisfied, there is every likelihood that the

complainant would not come up before the trial Court to support the

prosecution case, the chances of conviction of the petitioner are very bleak,

therefore, the interest of justice would require that the FIR and all

consequential proceedings arising therefrom be quashed.

A Larger Bench of this Court in the case of Kulwinder Singh
Crl.Misc.No.M-12221 of 2009 -3-

& Ors. Vs. State of Punjab & Anr. 2007(3) RCR (Criminal) 1052, while

discussing the scope of quashing of prosecution on the basis of compromise,

in exercise of powers under Section 482 Cr.P.C., even in non-compoundable

offence(s), has held as under:-

“28. The compromise, in a modern society, is the sine
qua non of harmony and orderly behaviour. It is the soul
of justice and if the power under Section 482 of the
Cr.P.C. is used to enhance such a compromise which, in
turn, enhances the social amity and reduces friction, then
it truly is “finest hour of justice”. Disputes which have
their genesis in a matrimonial discord, landlord-tenant
matters, commercial transactions and other such matters
can safely be dealt with by the Court by exercising its
powers under Section 482 of the Cr.P.C. in the event of
a compromise, but this is not to say that the power is
limited to such cases. There can never be any such rigid
rule to prescribe the exercise of such power, especially in
the absence of any premonitions to forecast and predict
eventualities which the cause of justice may throw up
during the course of a litigation.

29. The only inevitable conclusion from the above
discussion is that there is no statutory bar under the
Cr.P.C. which can affect the inherent power of this Court
under Section 482. Further, the same cannot be limited to
matrimonial cases alone and the Court has the wide
power to quash the proceedings even in non-
compoundable offences notwithstanding the bar under
Section 320 of the Cr.P.C., in order to prevent the abuse
of law and to secure the ends of justice.”

Therefore, in view of the discussion above, since the parties

have amicably settled the matter, which is otherwise in the interest of justice
Crl.Misc.No.M-12221 of 2009 -4-

and appears to have been effected to promote peace and harmony amongst

the parties, the instant petition is allowed. Consequently, impugned FIR

No.97 dated 30.9.2008 under Sections 279, 337, 338 and 427 IPC registered

at Police Station Bhadson, District Patiala (Annexure P-1) and all other

consequential proceedings arising therefrom are hereby quashed.

November 18, 2009                   ( AUGUSTINE GEORGE MASIH )
poonam                                        JUDGE