IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Criminal Misc. No. M-18851 of 2009
Date of decision : October 12, 2009
Sudarshan Kumar Duggal
....Petitioner
versus
M/s Amritsar Pulp and Board Mills (Pvt) Ltd and another
....Respondents
Coram: Hon'ble Mr. Justice L.N. Mittal
Present : Mr. Animesh Sharma, Advocate for
Mr. PS Ahluwalia, Advocate, for the petitioner
Mr. Naveen Mahajan, Advocate for respondent no. 1
Mr. Gaurav Garg Dhuriwala, AAG Punjab
for respondent no. 2
L.N. Mittal, J. (Oral)
Affidavit of respondent no. 1 filed today in Court is taken on
record along with annexed copy of compromise.
Sudarshan Kumar Duggal has filed this petition under section
482 of Code of Criminal Procedure (for short, Cr.P.C.) for quashing of
criminal complaint dated 7.11.2008, Annexure P/1 filed by respondent no. 1
against petitioner and others under sections 406, 420 and 120-B IPC and for
quashing of summoning order dated 17.2.2009, Annexure P/2 and all
consequential proceedings arising therefrom.
In affidavit filed on behalf of respondent no. 1 complainant it
has been affirmed that compromise dated 1.10.2009 has been effected by
Criminal Misc. No. M-18851 of 2009 -2-
respondent no. 1 with the petitioner. Learned counsel for respondent no. 1
states that in view of compromise, respondent no. 1 has no objection to the
quashing of the impugned complaint and consequential proceedings.
In appropriate cases, criminal prosecution can be quashed on
the basis of compromise by exercising power under section 482 Cr.P.C.,
even if the offences are not compoundable. It was so held by Full Bench
of this Court in the case of Kulwinder Singh vs State of Punjab, 2007 (3)
Law Herald (Punjab & Haryana) 2225.
In the instant case, compromise has been effected between
petitioner and respondent no. 1- complainant. Grievance of the
complainant-respondent no. 1 has since been satisfied. An amount of Rs 20
lacs has been paid to the petitioner’s company by complainant-respondent
no. 1 and it is accordingly a fit case in which the impugned complaint
should be quashed.
In view of the aforesaid, the instant petition is allowed and the
impugned complaint dated 7.11.2008, Annexure P/1 is quashed along with
summoning order dated 17.2.2009, Annexure P/2 and all consequential
proceedings arising therefrom as against the petitioner.
( L.N. Mittal )
October 12, 2009 Judge
'dalbir'