Citation : 2022 Latest Caselaw 16946 P&H
Judgement Date : 15 December, 2022
IN THE HIGH COURT OF PUNJAB & HARYANA
AT CHANDIGARH
250
CRM-M-45826-2022
Date of decision: 15.12.2022
DAYANAND @ SANJAY AND OTHERS
....Petitioners
Versus
STATE OF HARYANA AND ANOTHER
...Respondents
CORAM: HON'BLE MR. JUSTICE AMAN CHAUDHARY
*****
Present : Mr. Gagandeep Sanwal, Advocate
for the petitioners.
Ms. Aditi Girdhar, AAG, Haryana.
Mr. Sandeep Balhara, Advocate for
Mr. Ankit Gupta, Advocate
for respondent No.2.
*****
AMAN CHAUDHARY. J.
Present petition has been filed for quashing of FIR No.168, dated
18.05.2018, under Sections 120-B, 406, 420, 467, 468, 471, 506 IPC,
registered at Police Station Murthal, Sonipat, and all other consequential
proceedings arising therefrom on the basis of the compromise dated 16.09.2022
(Annexure P-2).
Notice of motion was issued on 30.09.2022 and both the parties
were directed to appear before the trial Court for recording their statements in
the context of genuineness of the compromise. The trial Court was also directed
to submit its report with regard to genuineness of the compromise.
Pursuant to the aforesaid order, report dated 27.10.2022 has been
received from the Judicial Magistrate 1st Class, Sonipat. A perusal of the said
report reveals that statements of the concerned persons have been recorded in
the present case, who have stated that the matter has been settled between the
1 of 3
parties and they have no objection in case the FIR in question is quashed and
the compromise effected between them is genuine, without any undue influence
and coercion. It is stated in the report that there are three accused. None of the
accused has been declared as proclaimed offender and none of them is involved
in any other FIR.
I have heard learned counsel for the parties and have also gone
through the case file.
After perusing the report submitted by the trial Court, this Court
finds that the matter has been amicably settled between the petitioner(s) and the
complainant(s). Since the matter has been settled and the parties have decided
to live in peace, this Court is of the view that in order to secure the ends of
justice, the criminal proceedings deserve to be quashed.
As per the Full Bench judgment of this Court in "Kulwinder
Singh and others Vs State of Punjab", 2007 (3) RCR (Criminal) 1052, it is
held that 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 is of the view that the same was required to prevent the abuse of
the process of law or otherwise to 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 "Gian Singh Vs. State of
Punjab and another", 2012 (4) RCR (Criminal) 543, had also observed that in
order to secure the ends of justice or to prevent the abuse of process of Court,
inherent power can be used by this Court to quash criminal proceedings in
which a compromise has been effected. The relevant portion of para 57 of the
said judgment is reproduced hereinbelow:-
2 of 3
"57. The position that emerges from the above discussion can be summarised thus: the power of the High Court in quashing a criminal proceeding or FIR or complaint in exercise of its inherent jurisdiction is distinct and different from the power given to a criminal court for compounding the offences under Section 320 of the Code.
Inherent power is of wide plenitude with no statutory limitation but it has to be exercised in accord with the guideline engrafted in such power viz; (i) to secure the ends of justice or (ii) to prevent abuse of the process of any Court. XXX---XXX"
In view of the above, the petition is allowed and FIR No.168,
dated 18.05.2018, under Sections 120-B, 406, 420, 467, 468, 471, 506 IPC,
registered at Police Station Murthal, Sonipat and all other consequential
proceedings arising therefrom on the basis of the compromise dated 16.09.2022
(Annexure P-2), are quashed qua the petitioners.
(AMAN CHAUDHARY)
JUDGE
December 15, 2022
P.Bhatt
Whether speaking/reasoned : Yes/No
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!