High Court Punjab-Haryana High Court

*** vs State Of Punjab & Ors on 5 October, 2009

Punjab-Haryana High Court
*** vs State Of Punjab & Ors on 5 October, 2009
                                    1

       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH

                     Crl. Misc. No. 22000-M of 2009
                     Date of Decision: 5.10.2009
                           ***
Shamsher Singh & Ors.
                                                 .. Petitioners
          Vs.

State of Punjab & Ors.
                                                    .. Respondents.

With                     Crl. Misc. No. 22067-M of 2009
                                     ***

Amarjit Singh & Ors.
                                                    .. Petitioners
            Vs.

State of Punjab & Anr.
                                                    .. Respondents



CORAM: HON'BLE MR. JUSTICE ARVIND KUMAR,

Present:-   Mr. A.S. Kalra, Advocate
            for the petitioners in CRM No. 22000-M of 2009

            Mr. Ramesh Sharma, Advocate
            for petitioners in CRM No. 22067-M of 2009

            Mr. Vikas Gupta, Advocate
            for respondent No.2 Harbans Singh.

            Mr. B.S. Sra, Addl. A.G. Punjab

        Harpreet Singh & Kewal Singh in person.
        ***
ARVIND KUMAR, J.

According to prosecution version on 6.11.2004 a scuffle took
place between two groups of people over loading of of wheat etc. of FCI.
On the basis of statement made by Harbans Singh, petitioners of Crl. Misc.
No. 22000-M of 2009 namely Shamsher Singh, Swaran Singh, Shinder Pal,
Kala Singh, Nirmal Singh, Bahadur Singh, Kewal Singh, Gurpal Singh,
Amrik Singh, Gurbachan Singh, Kulwant Singh and Avtar Singh were
2

booked under Sections 325, 323, 341, 427, 148, 149 IPC at police station
Jagraon, District Ludhiana for having assaulted Harbans Singh and Harpreet
Singh, his son vide FIR No. 368 dated 6.11.2004. Likewise, pursuant to
statement made by Kewal Singh, the petitioners of Crl. Misc. No. 22067-M
of 2009 namely Amarjit Singh, Balwinder Singh and Kulvir Singh were
booked in the cross-case, under Sections 326, 324, 336, 427, 34 IPC, in the
same FIR.

Through the above-referred petitions, which are being disposed
of by this common judgment, both the parties have sought the quashing of
the above-stated FIR as well as cross-version therein, on the basis of
compromise stated to have taken place amongst them. Written compromise
(Annexures P-2 in Crl. Misc. No.22000-M of 2009 and Annexure P-3 in
Crl. Miscl No. 22067-M of 2009) has also been annexed with the petitions.
Even the affidavits of Kewal Singh (author of cross-version) and Harpreet
Singh (injured in the FIR) have also been placed on record, authenticating
the said compromise entered between the parties and their no objection with
regard to the quashing of the impugned FIR and cross version therein.
Harbans Singh, on whose statement the impugned FIR was registered, is
stated to be confined in jail in some other case. Power of attorney on his
behalf has been filed by Mr. Vikas Gupta, Advocate and he has stated at bar
that as per his instructions Harbans Singh also has no objection if the
impugned FIR is quashed.

By now it is fully settled that the High Court in exercise of
inherent powers can quash the proceedings if it finds that allowing of any
such proceedings to continue would be an abuse of process of the Court or
that ends of justice require that the proceedings be quashed. In the case of
State of Karnataka v. L. Muniswami, AIR 1977 SC 1489, the Hon’ble
Supreme Court has observed that the ends of justice are higher than ends of
mere law, though justice has got to be administered according to the laws
made by the legislature yet the Court proceeding ought not to be permitted
to degenerate into a weapon of harassment or persecution.

In the case of Mrs. Shakuntala Sawhney v. Mrs. Kaushalya
and others
1980(1) SCC 63, the essence of compromise has been summed
up in following words:-

” The finest hour of justice arrives propitiously when
3

parties, despite falling apart, bury the hatchet and weave
a sense of fellowship of reunion.”

The Larger Bench of this Court in the case of Kulvinder Singh
& Ors. Vs. State of Punjab & Anr. 2007(3) RCR (Criminal) 1052, while
discussing the scope of quashing of prosecution on the basis of compromise,
by this Court in exercise of powers under Section 482 Cr.P.C., even in non-
compoundable offence(s) has held as under:-

“28. The compromise, in a modern society, is the sine
qua non of harmony and orderly behaviour. It is the soul
of justice and if the power under Section 482 of the
Cr.P.C. is used to enhance such a compromise which, in
turn, enhances the social amity and reduces friction, then
it truly is “finest hour of justice”. Disputes which have
their genesis in a matrimonial discord, landlord-tenant
matters, commercial transactions and other such matters
can safely be dealt with by the Court by exercising its
powers under Section 482 of the Cr.P.C. in the event of
a compromise, but this is not to say that the power is
limited to such cases. There can never be any such rigid
rule to prescribe the exercise of such power, especially in
the absence of any premonitions to forecast and predict
eventualities which the cause of justice may throw up
during the course of a litigation.

29. The only inevitable conclusion from the above
discussion is that there is no statutory bar under the
Cr.P.C. which can affect the inherent power of this Court
under Section 482. Further, the same cannot be limited to
matrimonial cases alone and the Court has the wide
power to quash the proceedings even in non-
compoundable offences notwithstanding the bar under
Section 320 of the Cr.P.C., in order to prevent the abuse
of law and to secure the ends of justice.”

4

In the instant case, the parties, with prevalent of good sense
have decided the dispute amicably and have purchased peace for each other.
The parties are belonging to same village and it would also help them to
maintain and control the social order. The complainants as well as injured
since have decided not to pursue their respective cases, there are very bleak
chance of success of prosecution case. Thus, taking into account these facts
coupled with the law, referred to above, this Court is of the considered view
that there is no impediment in exercising the inherent powers under Section
482 Cr.P.C, as continuance of such a prosecution is just an exercise in
futility.

In view of the discussion above, the instant petitions are
allowed. Impugned FIR and the cross-version therein along-with consequent
proceedings thereto are quashed.

The copy of this order be placed in the connected petition.

(ARVIND KUMAR)
JUDGE
October 5,2009
Jiten