Citation : 2022 Latest Caselaw 8345 P&H
Judgement Date : 3 August, 2022
CRM-M-11045-2022(O&M) 1
IN THE HIGH COURT OF PUNJAB & HARYANA
AT CHANDIGARH
274
CRM-M-11045-2022(O&M)
Date of decision:03.08.2022
RANJIT SINGH ....Petitioner
Versus
STATE OF PUNJAB AND OTHERS ...Respondents
CORAM: HON'BLE MR. JUSTICE VINOD S. BHARDWAJ
*****
Present : Mr. R.S. Mundra, Advocate for the petitioner.
Mr. Karanbir Singh, AAG, Punjab.
Mr. K.S. Derabassi, Advocate for respondent No.2.
***** VINOD S. BHARDWAJ. J. (ORAL)
By means of the instant petition, the jurisdiction of this Court
under Section 482 of the Code of Criminal Procedure has been invoked for
seeking quashing of FIR No.148 dated 05.08.2013 under Sections 452, 323,
506, 148, 149 of the Indian Penal Code, 1860 registered at Police Station
Dera Bassi, Tehsil Dera Bassi, District S.A.S. Nagar (Mohali), (Annexure P-
1) and all other consequential proceedings arising therefrom, on the basis of
compromise dated 04.06.2018 (Annexure P-2) entered between the parties.
2 The parties were directed to appear before the learned trial
Court/Illaqa Magistrate vide order dated 15.03.2022 of this Court, to get
their statements recorded regarding the compromise arrived at between the
parties and a report in this regard was called for.
1 of 8
3. Pursuant to the said order, report has been received from the
Sub Divisional Judicial Magistrate, Dera Bassi vide Memo No.99 dated
04.04.2022. The relevant extract of the report is reproduced as under:-
"(1) There are five accused arrayed in the present FIR i.e. Ranj Singh @ Minta, Naresh Kumar, Anil Kumar @ Honey, Gurjant Singh and Raj Kumar.
(II) None of the accused has been declared proclaimed offender.
(III) The report under Section 173 Cr. PC has been filed, and charge against the accused has been framed and the case is fixed for procuring the presence of the accused.
(iv) That the compromise effected between the parties is genuine, valid, voluntary without any coercion and undue influence."
4. Learned State counsel does not dispute the factum of the
compromise amongst the parties and does not have any serious objection to
the resolution of the dispute amongst the parties.
5. Mr. K.S. Derabassi, Advocate appears on behalf of respondent
No.2 and reiterates the settlement and his concurrence to the FIR and all the
other consequential proceedings being quashed.
6. The Full Bench of this Court in the matter of "Kulwinder
Singh and others versus State of Punjab and another" reported as (Punjab
and Haryana High Court) : 2007 (3) RCR (Criminal) 1052 has observed as
under:
'(28) To conclude, it can safely be said that there can never be any hard and fast category which can be prescribed to enable the Court to exercise its power under Section 482 of the Cr.P.C. The only principle that can be laid down is the one which has been incorporated in the Section itself, i.e., "to prevent abuse of the process of any Court" or "to secure the
2 of 8
ends of justice".
(29) In Mrs. Shakuntala Sawhney v. Mrs. Kaushalya Sawhney and Ors., Hon'ble Krishna Iyer, J. aptly summoned up the essence of compromise in the following words:
"The finest hour of justice arrives propitiously when parties, despite falling apart, bury the hatchet and weave a sense of fellowship of reunion."
(30) The power to do complete justice is the very essence of every judicial justice dispensation system. It cannot be diluted by distorted perceptions and is not a slave to anything, except to the caution and circumspection, the standards of which the Court sets before it, in exercise of such plenary and unfettered power inherently vested in it while donning the cloak of compassion to achieve the ends of justice.
(31) No embargo, be in the shape of Section 320(9) of the Cr.P.C., or any other such curtailment, can whittle down the power under Section 482 of the Cr.P.C.
(32) 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.
(33) 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
3 of 8
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.
(34) The power under Section 482 of the Cr.P.C. is to be exercised Ex-Debitia Justitia to prevent an abuse of process of Court. There can neither be an exhaustive list nor the defined para-meters to enable a High Court to invoke or exercise its inherent powers. It will always depend upon the facts and circumstances of each case. The power under Section 482 of the Cr.P.C. has no limits. However, the High Court will exercise it sparingly and with utmost care and caution. The exercise of power has to be with circumspection and restraint. The Court is a vital and an extra-ordinary effective instrument to maintain and control social order. The Courts play role of paramount importance in achieving peace, harmony and ever-lasting congeniality in society. Resolution of a dispute by way of a compromise between two warring groups, therefore, should attract the immediate and prompt attention of a Court which should endeavour to give full effect to the same unless such compromise is abhorrent to lawful composition of the society or would promote savagery.
7. The legal principles as laid down for quashing of the judgment
were also approved by the Hon'ble Supreme Court in the matter of 'Gian
Singh Versus State of Punjab and another,(2012) 10 SCC 303'.
Furthermore, the broad principles for exercising the powers under Section
482 were summarized by the Hon'ble Supreme Court in the matter of
'Parbatbhai Aahir @ Parbatbhai Bhimsinhbhai Karmur and others versus
State of Gujarat and another" (2017) 9 SCC 641'.
4 of 8
8. It is evident that in view of the amicable resolution of the issues
amongst the parties, no useful purpose would be served by continuation of
the proceedings. The furtherance of the proceedings is likely to be a waste of
judicial time and there appears to be no chances of conviction.
9. The Hon'ble Supreme Court has held in the matter of
'Ramgopal And Another Vs State of Madhya Pradesh, 2021 SCC Online
SC 834', that the matters which can be categorized as personal in nature or
in the matter in which the nature of injuries do not exhibit mental depravity
or commission of an offence of such a serious nature that quashing of which
would override public interest, the Court can quash the FIR in view of the
settlement arrived at amongst the parties. The observation of the Hon'ble
Supreme Court is extracted as under:-
19. We thus sum-up and hold that as opposed to Section 320 Cr.P.C. where the Court is squarely guided by the compromise between the parties in respect of offences 'compoundable' within the statutory framework, the extra- ordinary power enjoined upon a High Court under Section 482 Cr.P.C. or vested in this Court under Article 142 of the Constitution, can be invoked beyond the metes and bounds of Section 320 Cr.P.C. Nonetheless, we reiterate that such powers of wide amplitude ought to be exercised carefully in the context of quashing criminal proceedings, bearing in mind: (i) Nature and effect of the offence on the conscious of the society; (ii) Seriousness of the injury, if any; (iii) Voluntary nature of compromise between the accused and the victim; & (iv) Conduct of the accused persons, prior to and after the occurrence of the purported offence and/or other relevant considerations.
10. The following relevant factors emerge from perusal of the case
as well as the subsequent developments supplementing a case for invocation
5 of 8
of the powers under Section 482 CrPC:-
i. The dispute is arising from a scuffle between the parties
resulting in injuries being caused to the complainant. The
injuries are simple in nature;
ii. The case is still at the initial stage as the charge has been
framed, but no witnesses have been examined so far;
iii. The FIR was registered in the year 2013 and the petitioner has
suffered the rigor of criminal trial for a period of 09 years;
iv. The petitioner is 31 years of age and continuation of criminal
proceedings will cause severe repercussions to the petitioner in
discharge of his social obligations as well as in his work place.
The petitioner was 22 years of age on the date of the incident;
v. The parties are residents of the same village and continuation
of the proceedings likely to spoil the peaceful atmosphere of the
village.
vi. The offence in question cannot be said to be heinous or as an
offence that would be shocking to the conscience of the society
or public at large. It can also not be termed as one shocking to
the conscience of the Court;
vii.Continuation of the proceedings and forcing the parties to
undergo rigours of criminal proceedings is not likely to sub-
serve any large public interest;
viii.The complainant is not likely to support the case of the
prosecution. Continuation of the proceedings is likely to be a
waste of judicial time. The proceedings are likely to end in
futility for want of parties to support the case of the
6 of 8
prosecution;
ix. No larger public purpose would be served by continuation of
the proceedings;
x. Parties do not suffer any criminal antecedents and have not
indulged in any such or similar case during the pendency of the
case or after registration of the FIR.
xi. The object of law is well served when the parties resolve their
differences and choose to peacefully co-exist and live in
harmony.
11. In view of the report of Sub Divisional Judicial Magistrate,
Dera Bassi and the principles laid down by the Apex Court in Gian Singh
Vs. State of Punjab and others (2012) 10 SCC 303, as well as Ramgopal
And Another Vs State of Madhya Pradesh 2021 SCC Online SC 834 and
also by the Full Bench of this Court in Kulwinder Singh and others Vs.
State of Punjab and another, 2007(3) RCR (Criminal) 1052, the instant
petition is allowed. FIR No.148 dated 05.08.2013 under Sections 452, 323,
506, 148, 149 of the Indian Penal Code, 1860 registered at Police Station
Dera Bassi, Tehsil Dera Bassi, District S.A.S. Nagar (Mohali), (Annexure P-
1) and all other consequential proceedings arising therefrom, are hereby
quashed qua the petitioner on the basis of compromise dated 04.06.2018
(Annexure P-2) entered between the parties entered between the parties.
However, the same would be subject to payment of costs of Rs.10,000/- to
be deposited by the petitioner with the 'Punjab State Legal Services
Authority, Mohali' within one month from receipt of certified copy of this
order.
7 of 8
Petition is allowed.
(VINOD S. BHARDWAJ)
JUDGE
03.08.2022
Amandeep
Whether speaking/reasoned : Yes/No
Whether reportable : Yes/No
8 of 8
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!