Citation : 2022 Latest Caselaw 1125 P&H
Judgement Date : 3 March, 2022
CRM-M-48950-2021 -1-
252
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
CRM-M-48950-2021
Date of Decision: March 03, 2022
Parveen .....Petitioner
Versus
State of Haryana and another ......Respondents
CORAM: HON'BLE MR.JUSTICE RAJESH BHARDWAJ
Present: Ms.Usha Rani, Advocate, for the petitioner.
Mr.Vishal Kashyap, DAG, Haryana.
Mr.Rakesh Gupta, Advocate, for respondent No.2.
........
RAJESH BHARDWAJ, J.(ORAL)
Matter has been taken up through video conferencing via
Webex facility in the light of the Pandemic Covid-19 situation and as per
instructions.
Instant petition has been filed under Section 482 Cr.P.C.
praying for quashing of FIR No.226, dated 14.12.2018, under Sections 323,
498-A, 506 IPC, registered at Police Station Women, Jhajjar, as well as all
the subsequent proceedings arising therefrom on the basis of compromise
dated 07.09.2021 (Annexure P-2).
FIR in question was got registered by complainant-respondent
No.2 and the investigation commenced thereon. However, with the
intervention of respectables, finally the parties arrived at settlement and they
resolved their inter se dispute, which is apparent from Compromise, annexed
as Annexure P-2. On the basis of the compromise, the petitioner is invoking
the inherent power of this Court by praying that continuation of these
proceedings would be a futile exercise and an abuse of process of the Court
1 of 5
and thus, the FIR in question and all the subsequent proceedings arising
therefrom may be quashed in the interest of justice.
This Court vide order dated 25.11.2021 directed the parties to
appear before the concerned Illaqa/Duty Magistrate for recording their
statements, as contended before the Court, and the Illaqa/Duty Magistrate
was also directed to send its report. In pursuance to the same, learned
Judicial Magistrate Ist Class, Jhajjar, sent its report dated 15.12.2021 to this
Court. With the report she has also annexed the original statements of
complainant/respondent No.2-Reena and petitioner/accused recorded
separately on 15.12.2021.
On the basis of the statements, learned Judicial Magistrate Ist
Class, Jhajjar, has concluded in the report that the parties have entered into a
compromise voluntarily, out of their free will and without any threat or
pressure. It is further mentioned in the report that the parties are not
involved in any other criminal case except the present one and no one is
proclaimed offender in the present FIR. Learned counsel for the petitioner
has stated that petitioner and complainant are living together happily.
Learned Magistrate has also mentioned in the report that initially FIR was
lodged against four persons, namely, Parveen S/o Ramesh Chander, father-
in-law Ramesh Chander, Sister-in-law Jeeta Rani and brother-in-law
Ashwani Kumar but the challan was presented only against the present
petitioner/husband Parveen only and remaining accused were kept in column
No.2.
I have heard learned counsel for the parties, perused the record
and the report sent by learned Judicial Magistrate Ist Class, Jhajjar.
A bare perusal of statutory provision of the 482 Cr.P.C. would
2 of 5
show that the High Court may make such orders, as may be necessary to
give effect to any order under this Code or to prevent abuse of the process of
any Court or otherwise to secure the ends of justice. Section 320 Cr.P.C. is
equally relevant for consideration, which prescribes the procedure for
compounding of the offences under the Indian Penal Code.
Keeping in view the nature of offences allegedly committed and
the fact that both the parties have amicably settled their dispute, the
continuation of criminal prosecution would be a futile exercise. The Hon'ble
Supreme Court in a number of cases including Narinder Singh and others
Versus State of Punjab and another, 2014 (6) SCC 466; B.S.Joshi and
others vs State of Haryana and another (2003) 4 Supreme Court Cases
675 followed by this Court in Full Bench case of Kulwinder Singh and
others Vs. State of Punjab and another, 2007(3) RCR 1052 have dealt
with the proposition involved in the present case and settled the law.
Thereafter, Hon'ble Supreme Court in Gian Singh vs State of
Punjab and another (2012) 10 Supreme Court Cases 303 further dealt with
the issue and the earlier law settled by the Supreme Court for quashing of
the FIR in State of Haryana vs Bhajan Lal, 1992 Supp (1) SCC 335. Para
61 of the judgment reads as under:-
"61. 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
3 of 5
process of any Court. In what cases power to quash the criminal proceeding or complaint or F.I.R may be exercised where the offender and victim have settled their dispute would depend on the facts and circumstances of each case and no category can be prescribed. However, before exercise of such power, the High Court must have due regard to the nature and gravity of the crime. Heinous and serious offences of mental depravity or offences like murder, rape, dacoity, etc. cannot be fittingly quashed even though the victim or victim's family and the offender have settled the dispute. Such offences are not private in nature and have serious impact on society. Similarly, any compromise between the victim and offender in relation to the offences under special statutes like Prevention of Corruption Act or the offences committed by public servants while working in that capacity, etc; cannot provide for any basis for quashing criminal proceedings involving such offences. But the criminal cases having overwhelmingly and pre-dominatingly civil flavour stand on a different footing for the purposes of quashing, particularly the offences arising from commercial, financial, mercantile, civil, partnership or such like transactions or the offences arising out of matrimony relating to dowry, etc. or the family disputes where the wrong is basically private or personal in nature and the parties have resolved their entire dispute. In this category of cases, the High Court may quash criminal proceedings if in its view, because of the compromise between the offender and the victim, the possibility of conviction is remote and bleak and continuation of the criminal case would put the accused to great oppression and prejudice and extreme injustice would be caused to him by not quashing the criminal case despite full and complete settlement and compromise with the victim. In other words, the High Court must consider whether it would be unfair or contrary to the interest of justice to continue with the criminal
4 of 5
proceeding or continuation of the criminal proceeding would tantamount to abuse of process of law despite settlement and compromise between the victim and the wrongdoer and whether to secure the ends of justice, it is appropriate that criminal case is put to an end and if the answer to the above question(s) is in the affirmative, the High Court shall be well within its jurisdiction to quash the criminal proceeding."
Applying the law settled by Hon'ble Supreme Court in plethora
of judgments and this High Court, it is apparent that when the parties have
entered into a compromise, then continuation of the proceedings would be
merely an abuse of process of the Court and by allowing and accepting the
prayer of the petitioners by quashing the FIR would be securing the ends of
justice, which is primarily the object of the legislature enacting under
Section 482 Cr.P.C.
As a result, this Court finds that the case in hand squarely falls
within the ambit and parameters settled by judicial precedents and hence,
FIR No.226, dated 14.12.2018, under Sections 323, 498-A and 506 IPC,
registered at Police Station Women, Jhajjar, and all the subsequent
proceedings arising therefrom are quashed qua the petitioner on the basis of
compromise (Annexure P-2).
Needless to say that the parties shall remain bound by the terms
and conditions of the compromise and their statements recorded before the
Court below.
Petition stands allowed.
March 03, 2022 ( RAJESH BHARDWAJ )
meenuss JUDGE
1. Whether speaking/reasoned ? Yes/No
2. Whether reportable ? Yes/No
5 of 5
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!