Citation : 2022 Latest Caselaw 1282 P&H
Judgement Date : 8 March, 2022
244
IN THE HIGH COURT OF PUNJAB & HARYANA
AT CHANDIGARH
CRM-M No. 12223 of 2021
Date of Decision: 08.03.2022
Ramandeep Singh @ Laddi and another
.......... Petitioners
Versus
State of Punjab and another
.......... Respondents
CORAM: HON'BLE MR. JUSTICE SURESHWAR THAKUR
Present: Mr. Manish Kumar Singla, Advocate
for the petitioners.
Mr. Bhupender Beniwal, Assistant Advocate General, Punjab
for respondent No. 1 / State.
S/Sh. Sohan Lal Goel, and, Dinesh Kumar, Advocates
for respondent No. 2.
****
SURESHWAR THAKUR, J. (ORAL)
1. Through the instant petition filed under Section 482 Cr.P.C.,
the petitioners are seeking quashing of FIR No. 17 of 20.02.2021 (Annexure
P-1), constituting therein offences, under Sections 307, 323, 34 of the IPC,
and, under Sections 25, 27 of the Arms Act, 1959, registered at Police
Station Cheema, District Sangrur, and, also of all the subsequent
proceedings arising therefrom, on the basis of compromise (Annexure P-2).
2. When the instant petition came up for hearing on 12.07.2021,
this Court made directions upon the Illaqa Magistrate concerned, to make
a report with respect to the following:-
" 1. the number of accused arraigned in the FIR and how many have appeared before it and have made statements and whether any accused is absconding/P.O. in the case;
2. the name of the complainant and injured/aggrieved and whether all of them have appeared and made their statements in support of the compromise;
1 of 6
3. the stage of trial/proceedings;
4. if the compromise is genuine, voluntary and out of free will of the parties.
5. whether any other criminal case is pending against the accused."
3. The afore order makes it apparent that the petitioner had
depended, upon, a compromise/settlement, arrived at, in respect of the FIR
(supra) with the complainant-respondent.
4. The afore made order by this Court on 12.07.2021, has been
complied with by the learned Illaqa Magistrate concerned, and, the elicited
report has been placed on record. A perusal of the report, transmitted to this
Court, by the learned Magistrate concerned, reveals that the settlement /
compromise, arrived at inter se the petitioners, and, respondent No. 2, as
well as injured - Ruldu Singh, is a sequel of both, being ad idem qua it,
besides the compromise / settlement being a sequel of no pressure or
coercion, being exercised upon each other. Therefore, the learned
Magistrate has reported that the settlement / compromise, depended upon by
the petitioners, for seeking quashing of the FIR (supra), is both voluntary,
and, genuine.
5. Furthermore, the learned State Counsel, on instructions, meted
to him, by the Investigating Officer (IO) concerned, submits that after
completion of the investigation, challan has been presented before the
learned Magistrate concerned, however, charges have not been framed as
yet.
6. However, the learned counsel appearing for the State, has
contended before this Court, that the relief, as claimed by the petitioners, in
the petition, cannot be granted, as some of the offences constituted against
the accused-petitioners, inasmuch as the one under Section 307 of the IPC, is non-
2 of 6
compoundable.
7. However, for the reasons to be assigned hereinafter, the afore
prayer, as made by the learned State counsel, cannot be accepted by this
Court. The further pre-eminent reason for dispelling the vigour of afore
made argument, is rested, upon the factum of also a statement, being made
before this Court by the learned counsel for the petitioners, that the charges
are yet to be framed.
8. The effect of the afore statement, as made with extreme
vehemence by the learned counsel for the petitioners, and, also the effect of
the statement made by the learned counsel appearing for the State, is that the
relevant parameters as encapsulated in a verdict of the Hon'ble Apex Court,
rendered in case titled as, Gian Singh versus State of Punjab and another
2012(4) RCR (Criminal) 543, inasmuch as a postulate/occurring therein,
that the inherent power under Section 482 Cr.P.C., as vested in the High
Court, for quashing of criminal proceedings, as/of FIR or complaint,
through recourse being made to the provisions of Section 482 Cr.P.C., rather
being distinct and different from the power given to a criminal Court, hence
for compounding the relevant offence, being enjoined to become tested vis-
a-vis the facts in hand, for apposite application thereon. However, it has
also been held therein, the afore power vested in the High Court, is of the
widest plenitude, with no statutory limitation, being placed thereon, yet it
has to be exercised to secure the ends of justice, and, to prevent the abuse of
process of any Court. Though no straightjacket formula, has been
contemplated therein, for recourse being made to the mandate of Section
482 Cr.P.C., hence for quashing of an FIR, or criminal proceedings or
complaint, yet the essential rubric viz-a-viz its valid exercising, is
3 of 6
comprised in the principle, that if the accused and the complainant rather
enter into a valid ad idem settlement, and, when thereupon the conviction of
the accused becomes remote and bleak. Consequently, it has been
mandated, that unless the offence sought to be quashed, through the
exercising of the power vested under Section 482 Cr.P.C., are not serious
and heinous, inasmuch as the afore, do not embody offences appertaining to
murder, rape, dacoity etc., and, or when the offences are in relation to
special statutes like Prevention of Corruption Act or offences committed by
public servants, while working in that capacity, thereupon it can be
permissibly exercised. However, upon evident existences of embargos
(supra), spelt in the verdict (supra), thereupon, the High Courts are barred,
through recoursing the mandate of Section 482 Cr.P.C., hence, to quash the
FIR or quash the criminal proceedings appertaining to serious/heinous
offences (supra).
9. It is apt to extract the relevant paragraph of the verdict made by
the Hon'ble Apex Court in Gian Singh's case (supra).
" 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. 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 4 of 6
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 predominatingly civil flavour stand on 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, High Court may quash criminal proceedings if in its view, because of the compromise between the offender and victim, the possibility of conviction is remote and bleak and continuation of criminal case would put 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 proceeding or continuation of the criminal proceeding would tantamount to abuse of process of law despite settlement and compromise between the victim and 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 affirmative, the High Court shall be well within its jurisdiction to quash the criminal proceeding."
10. Since the offence under Section 307 of the IPC does not, prima
facie, appear to be so grave and nor are so heinous, so as to attract the rigour
of the embargo (supra) foisted upon the High Court in verdict (supra).
Therefore, the settlement/compromise, as validly entered into, enjoins its
being revered. Consequently, even if the afore offence is non-
5 of 6
compoundable, this Court does not deem it fit to accept the contention(s) of
the learned State counsel, that this Court, may not through recoursing the
mandate of Section 482 Cr.P.C., quash the FIR, especially when the charges
are yet to be framed. In aftermath when rather thereupons, the chances of the
petitioners being convicted are remote as well as bleak. In sequel, the
ordering for the trial of the accused, would result in harassment and
humiliation, being caused to the accused, besides would defeat the ends of
justice.
11. Furthermore, an immense support to the afore made view, is
also derived from the judgment rendered by the Punjab and Haryana High
Court in case titled as Vinod @ Boda and others versus State of Haryana
and another 2017(1) R.C.R. (Criminal) 571, wherein also, the above view
has been reiterated.
12. There is merit in the petition, and, the same is allowed.
Consequently, after accepting the report of the learned Magistrate concerned,
this Court proceeds to quash the FIR (supra).
13. Accordingly, the FIR (supra), and, also all the consequential
proceedings, hence arising therefrom, are quashed qua the petitioners.
March 08, 2022 ( SURESHWAR THAKUR )
'dk kamra' JUDGE
Whether Speaking/reasoned Yes/No
Whether Reportable Yes/No
6 of 6
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!