In the High Court of Punjab and Haryana at Chandigarh
Crl. Misc. No. M- 27768 of 2008
Date of Decision:February 13, 2009
Ranjit Singh and others
---Petitioners
versus
State of Punjab and another
---Respondents
Coram: HON'BLE MRS. JUSTICE SABINA
***
Present: Mr. Deepak Aggarwal,Advocate,
for the petitioners
Mr. Aman Deep Singh Rai, AAG, Punjab
Mr.,Veneet Sharma, 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 DDR No. 24 dated 20.6.2008 in FIR No. 114 dated 19.6.2008 under
Sections 307, 326, 323, 324,148, 149 of the Indian Penal Code registered at
Police Station, Lopoke District Amritsar (Rural) and all subsequent
proceedings arising therefrom on the basis of compromise.
Learned counsel for the petitioners submits that it is case of
cross version and petitioners and respondent No. 2, with the intervention
of the panchayat and respectables of the village, have entered into a
compromise and DDR, in question be quashed to enable them to live
peacefully in future.
A perusal of affidavit dated 18.9.2008 (Annexure P-1), reveals
that respondent No.2 does not want to proceed with the cross case got
Crl. Misc. No. M- 27768 of 2008 -2-
registered by him and his party. Respondent No. 2 is present in Court along
with his counsel and has admitted the contents of the affidavit.
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
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?
Crl. Misc. No. M- 27768 of 2008 -3-
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.”
Since the parties have arrived at a compromise, no useful
purpose would be served by continuing the criminal proceedings, in
question.
Accordingly, the present petition is allowed. DDR No. 24
dated 20.6.2008 in FIR No. 114 dated 19.6.2008 under Sections 307, 326,
323, 324,148, 149 of the Indian Penal Code registered at Police Station,
Lopoke District Amritsar and all subsequent proceedings arising therefrom
are quashed.
(SABINA)
JUDGEFebruary 13, 2009
PARAMJIT