Citation : 2022 Latest Caselaw 16512 P&H
Judgement Date : 12 December, 2022
CRM-M-5493-2021 - 1-
258
IN THE HIGH COURT OF PUNJAB & HARYANA
AT CHANDIGARH
****
CRM-M-5493-2021 DECIDED ON: 12th DECEMBER, 2022
SURTA SINGH AND OTHERS PETITIONERS
VERSUS
STATE OF PUNJAB AND ANOTHER
RESPONDENTS
CORAM: HON'BLE MR. JUSTICE SANDEEP MOUDGIL.
Present: None for the petitioners.
Mr. Hemant Aggarwal, AAG, Punjab.
None for respondent No.2.
****
SANDEEP MOUDGIL, J (ORAL)
Prayer in the present petition is for quashing of FIR No.17,
dated 03.02.2020 (Annexure P-1) under Sections 427, 435 and 447 IPC,
registered at Police Station Sadar Patti, District Tarn Taran and all
consequential proceedings arising therefrom on the basis of compromise
dated 09.12.2020 (Annexure P-2).
During the pendency of the dispute, the parties have
compromised the matter and filed the present petition for quashing of FIR.
Vide order dated 05.02.2021 parties were directed to appear
before the Illaqa Magistrate/Trial Court for recording of their statements
with regard to the genuineness of the compromise.
1 of 3
CRM-M-5493-2021 - 2-
The report dated 03.04.2021 has been received from learned
Sub Divisional Judicial Magistrate Patti stating that the parties have
entered into a compromise voluntarily, which is genuine and without any
coercion or pressure.
Full Bench of this Court in Kulwinder Singh and others vs.
State of Punjab, 2007 (3) RCR (Criminal) 1052, has held:-
"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 noncompoundable 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.
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."
2 of 3
CRM-M-5493-2021 - 3-
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'.
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.
In view of above, the present petition is allowed and FIR
(Annexure P-1) and all subsequent proceedings arising therefrom are
quashed qua the petitioners in view of compromise (Annexure P-2).
(SANDEEP MOUDGIL) JUDGE 12th DECEMBER, 2022.
sham
1. Whether speaking/ reasoned : Yes / No
2. Whether reportable : Yes / No
3 of 3
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!