High Court Punjab-Haryana High Court

Rishi Kumar And Another vs State Of Punjab And Another on 8 May, 2009

Punjab-Haryana High Court
Rishi Kumar And Another vs State Of Punjab And Another on 8 May, 2009
Crl. Misc. No. M- 9463 of 2009(O&M)                            -1-


      In the High Court of Punjab and Haryana at Chandigarh


                               Crl. Misc. No. M- 9463 of 2009(O&M)
                               Date of Decision:May 08, 2009


Rishi Kumar and another


                                            ---Petitioners


                   versus

State of Punjab and another


                                            ---Respondents

Coram:       HON'BLE MRS. JUSTICE SABINA

                  ***

Present:     Mr.Vikas Bahal ,Advocate,
             for the petitioner

             Mr. Aman Deep Singh Rai, AAG,Punjab

             Mr.Chanderahas Yadav, 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. 189 dated 15.7.2006 under Sections 406/498-A of the Indian

Penal Code registered at Police Station, City Nawanshahr.

Learned counsel for the petitioner has submitted that now with

the intervention of the panchayat parties have settled their dispute

(Annexure P-1).

Crl. Misc. No. M- 9463 of 2009(O&M) -2-

Respondent No. 2 is present in person along with her counsel

and has admitted the contents of the Annexure P-1 Affidavit of respondent

No. 2 has also been placed on record wherein it has been stated that she has

no objection if the FIR in question is 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

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
Crl. Misc. No. M- 9463 of 2009(O&M) -3-

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.”

Since the parties have arrived at a compromise, no useful

purpose would be served by continuing the criminal proceedings, in

question.

Accordingly this petition is allowed. FIR No. 189 dated

15.7.2006 under Sections 406/498-A of the Indian Penal Code registered

at Police Station, City Nawanshahr and all consequential proceeding arising

therefrom are quashed.

(SABINA)
JUDGE

May 08, 2009
PARAMJIT