Citation : 2022 Latest Caselaw 14030 P&H
Judgement Date : 10 November, 2022
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
(277) CRM-M-26354-2021(O&M)
Date of Decision: 10.11.2022
Kamaldeep Sharma & others --Petitioners
Versus
State of Punjab & another --Respondents
CORAM:- HON'BLE MR. JUSTICE RAJESH BHARDWAJ.
Present:- Ms. Ravinder Kaur, Advocate for
Mr. Gurcharan Dass, Advocate for the petitioners.
Mr. Harpreet Singh, Addl. A.G., Punjab.
Mr. Rahul Sharma, Advocate for respondent no.2.
***
RAJESH BHARDWAJ.J (Oral)
Instant petition has been filed under Section 482 Cr.P.C.
praying for quashing of FIR No.10 dated 22.2.2019 under Sections 406,
498-A IPC (Section 420 IPC added later on) registered at Police Station,
NRI, Ludhiana along with all the subsequent proceedings arising therefrom
on the basis of compromise dated 4.3.2021 (Annexure P-4).
Report dated 21.1.2022 has been received from learned CJM,
Ludhiana, wherein it is submitted that neither the notice under section 105-
B Cr.P.C issued against petitioner no.1 Kamaldeep Sharma nor any report
on the same has been received. Further no fresh application for issuance of
notice under section 105-B or for extension of time has been received.
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 the compromise.
1 of 5
On the basis of the same, the petitioners are 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 and thus, the FIR in
question and all the subsequent proceedings arising therefrom may be
quashed in the interest of justice.
This Court vide orders dated 2.9.2021 directed the parties to
appear before the Illaqa Magistrate/Trial Court for recording their
statements, as contended before the Court and the Illaqa Magistrate/Trial
Court was also directed to send its report.
In pursuance to the same, learned CJM, Ludhiana sent his
report dated 29.11.2021 to this Court. With the report he has also annexed
the photocopies of statement of complainant Nishtha Dua and joint
statement of accused/petitioners Avinash Kumar Sharma recorded on his
behalf as well as on behalf of accused/petitioner Kamaldeep Sharma being
his Power of Attorney and Neeraj Sharma along with statement of SI Raj
Kumar recorded on 27.10.2021. On the basis of the statements, learned
CJM, Ludhiana has concluded in the report that it appears that the parties
have entered into a compromise voluntarily and that there is no other
accused in the present case and that petitioners/accused have not been
declared Proclaimed Offender in this case.
Learned counsel for the petitioners submits that the marriage in
question already stands dissolved by a petition filed under Section 13-B of
Hindu Marriage Act.
I have heard learned counsel for the parties, perused the record
and the report sent by learned CJM, Ludhiana.
2 of 5
A bare perusal of statutory provision of the 482 Cr.P.C. would
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
3 of 5
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 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
4 of 5
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 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.10 dated 22.2.2019 under Sections 406, 498-A IPC (Section 420
IPC added later on) registered at Police Station, NRI, Ludhiana and all the
subsequent proceedings arising therefrom are quashed qua the petitioners
on the basis of the compromise. 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.
(RAJESH BHARDWAJ)
JUDGE
10.11.2022
lucky Whether speaking/reasoned: Yes/No
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!