Crl. Misc. No. M- 4114 of 2009                           -1-
      In the High Court of Punjab and Haryana at Chandigarh
                               Crl. Misc. No. M- 4114 of 2009
                               Date of Decision:March 25, 2009
Rajiv and another
                                            ---Petitioners
                   versus
State of Haryana and another
                                            ---Respondents
Coram:       HON'BLE MRS. JUSTICE SABINA
                 ***
Present:     Mr.Deepak Gupta ,Advocate,
             for the petitioner
             Mr. Sidharth Sarup, AAG, Haryana
             Mr.Jatinder Nara, Advocate,
             for respondent No. 2
                   ***
SABINA, J.
Petitioners have filed this petition under Section 482 of the
Code of Criminal Procedure (hereinafter referred to as ‘Cr.P.C.’)for quashing
of FIR No. 7 dated 8.1.2009 under Sections 363/366 of the Indian Penal
Code registered at Police Station, Sadar Panipat.
Learned counsel for the petitioner has submitted that the
petitioners had got married on 27.12.2008. Respondent No. 2, who is father
of petitioner No. 2 had got lodged the FIR in question against the petitioners
as well as relatives of petitioner No. 1. Learned counsel has placed reliance
on judgments of this Court reported as Surinder Kamboj and others vs.
State of Punjab and another 2008(1)RCR(Criminal 21 and Talwinder
 Crl. Misc. No. M- 4114 of 2009 -2-
Singh @ Laddi and another vs. State of Punjab and another 2008(3)
RCR (Criminal) 970.
Respondent No. 2 is present in person along with his counsel
and has admitted the statement made by learned counsel for the petitioners.
Respondent No. 2 has stated that his daughter, Priyanka had got married to
Rajiv and he has no objection to the said marriage and consequently he
stated that the FIR in question be 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 paras
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 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
Crl. Misc. No. M- 4114 of 2009 -3-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?
24.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.”
 In view of the fact that the petitioners are married and their
marriage has been accepted by respondent No. 2, no useful purpose would
be served by continuing the criminal proceedings, in question.
Accordingly, the present petition is allowed. FIR No. 7 dated
8.1.2009 under Sections 363/366 of the Indian Penal Code registered at
Police Station, Sadar Panipat and all subsequent proceedings arising
therefrom qua the petitioners as well as their co-accused are quashed. Co-
accuse of the petitioners namely Rajesh and Balbir Singh be released
forthwith, who are stated to be in custody, if not wanted in any other case.
 (SABINA)
JUDGE
March 25, 2009
PARAMJIT