Citation : 2022 Latest Caselaw 11877 P&H
Judgement Date : 21 September, 2022
CRM-M-11412-2022 -1-
IN THE PUNJAB AND HARYANA HIGH COURT AT CHANDIGARH
CRM-M-11412-2022
Date of Decision: September 21, 2022
Lakha Singh and others ------Petitioners
Versus
State of Punjab and another ----Respondents
CORAM: HON'BLE MR. JUSTICE AMAN CHAUDHARY
Present: Mr. Amritpal Singh Mann, Advocate
for the petitioner.
Mr. Kamal Preet Bawa, AAG, Punjab.
Mr. Gursaran Singh, Advocate for
Mr. Mann Akashdeep Singh, Advocate
for respondent No.2.
AMAN CHAUDHARY, J. (Oral)
Present petition has been filed for quashing of FIR No.0037,
dated 20.05.2021 (Annexure P-1) under Sections 323, 324, 326 and 34 IPC
registered at Police Station Bhindi Saidan, District Amritsar Rural and all
other consequential proceedings arising therefrom on the basis of the
compromise dated 25.02.2022 (Annexure P-2).
Notice of motion was issued on 04.10.2021 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 05.04.2022 has
been received from the Judicial Magistrate, 1st Class, Ajnala. 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 parties and they have no objection in case the FIR in
1 of 3
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 four accused and one victim, who is complainant. 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.0037,
dated 20.05.2021 (Annexure P-1) under Sections 323, 324, 326 and 34 IPC
registered at Police Station Bhindi Saidan, District Amritsar Rural and all
other consequential proceedings arising therefrom, are quashed qua the
petitioners.
(AMAN CHAUDHARY)
JUDGE
21.09.2022
Atul
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!