High Court Punjab-Haryana High Court

Ram Kumar vs State Of Haryana And Another on 10 November, 2009

Punjab-Haryana High Court
Ram Kumar vs State Of Haryana And Another on 10 November, 2009
CRM-M 31494 of 2009              -1-


IN THE PUNJAB AND HARYANA HIGH COURT AT CHANDIGARH

                                        CRM-M 31494 of 2009

                                        Date of Decision: 10.11.2009

Ram Kumar
                                                     ..Petitioner.

Vs.

State of Haryana and another
                                                     ..Respondents.


CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR JAIN


Present :      Mr.N.S.Behgal, Advocate for the petitioner.

RAKESH KUMAR JAIN, J. (Oral)

This is a petition under Section 482 of the Code of Criminal

Procedure (for short `Cr.P.C.’) for quashing of FIR No.183 dated 23.5.2008

registered under Sections 498-A, 406, 506, 34 IPC at Police Station Ambala

Cantt and subsequent proceedings arising therefrom.

Notice of motion. At this stage, Sh.Sanjiv Kumar Yadav,

Advocate appears on behalf of respondent No.2 and has filed his power of

attorney.

Counsel for the petitioner has submitted that both the parties

i.e. petitioner and respondent No.2 are husband and wife but due to a family

dispute, respondent No.2 had registered the present FIR. Now as good sense

has prevailed upon the parties and a compromise deed (Annexure P-1) has

been executed. Petitioner as well as respondent No.2 are present in Court

with their respective counsel. Petitioner No.1 is identified by

Sh.N.S.Behgal, Advocate whereas respondent No.2 has been identified by

Sh.S.K.Yadav, Advocate.

CRM-M 31494 of 2009 -2-

I have asked both the petitioner as well as respondent No.2

about the compromise (Annexure P-1) to which they have stated that

compromise has been effected between them and they are living happily

together as husband and wife. Complainant has specifically stated that she

does not want to proceed with the present FIR. Learned counsel for the

petitioner has submitted that though Section 506 IPC is compoundable but

Sections 498-A/406 IPC are not compoundable. He relies upon a Full Bench

judgment of this Court in Kulwinder Singh and others Vs. State of

Punjab and others 2007 (3) RCR (Criminal) 1052 to contend that in such

type of cases the Court by invoking the inherent jurisdiction, can compound

the offence.

After hearing the counsel for the parties and keeping in view

the facts and circumstances of this case and especially the fact that they are

husband and wife and now living happily, I find it to be a fit case for

quashing of the present FIR. Thus, the present petition is allowed. FIR

No.183 dated 23.5.2008 registered under Sections 498-A, 406, 506, 34 IPC

at P.S.Ambala Cantt. and all subsequent proceedings arising therefrom are

hereby quashed.




                                          (Rakesh Kumar Jain)
10.11.2009                                      Judge
Meenu