Citation : 2023 Latest Caselaw 5495 P&H
Judgement Date : 27 April, 2023
Neutral Citation No:=2023:PHHC:061845
CRM-M-4298-2023 1
257 2023:PHHC:061845
IN THE HIGH COURT OF PUNJAB AND HARYANA
CHANDIGARH
CRM-M-4298-2023
Date of Decision: 27.04.2023
Iqbal Singh and others
...Petitioners
V/S
State of Punjab and others
...Respondents
CORAM: HON'BLE MR. JUSTICE DEEPAK MANCHANDA
Present: Mr. Munish Garg, Advocate
for the petitioners.
Mr. Madhur Sharma, AAG Punjab
for respondent No.1-State.
Mr. Jimmy Singla, Advocate for
Mr. Yashveer Kharab, Advocate
for respondents No.2 and 3.
****
DEEPAK MANCHANDA J.(ORAL)
This petition has been filed under Section 482 Cr.P.C. praying for the
quashing of FIR No.0029 dated 08.09.2022, registered under Sections 452, 323,
506, 34 of the Indian Penal Code 1860, at Police Station Tallewal, District Barnala
(Annexure P-1) and all the subsequent proceedings emanating therefrom on the
basis of compromise dated 21.01.2023 (Annexure P-2).
Mr. Jimmy Singla, Advocate for Mr. Yashveer Kharab, Advocate, has
put in appearance on behalf of respondents No.2 and 3 and admitted the factum of
compromise. On 27.01.2023, this Court after issuance of notice of motion had,
directed the petitioner, as also respondent Nos.2 and 3 to appear before the Illaqa
Magistrate/trial Court (as the case may be) to get recorded their statements and 1 of 7
Neutral Citation No:=2023:PHHC:061845
trial Court would satisfy itself about the authenticity of the compromise and the
fact that it has been arrived at without any kind of undue influence or pressure,
and would thereafter send its report to this Court, before the next date of hearing.
In pursuance of the said order, the report forwarded vide letter no.57
dt. 20.02.2023 has been submitted by the Judicial Magistrate Ist Class, Barnala,
which is on record. The relevant part of the report is reproduced hereinbelow:-
"XXXXXXXX Accused persons namely Avtar Singh @ Kaka, Paramjit Kaur and Iqbal Singh and injured/victim Sumanpreet Kaur also suffered similar statements. Statement of ASI Jagdev Singh No.105/BNL,IO of the case was also recorded, who stated that case FIR No.29 dated 08.09.2022, PS Tallewal, Barnala, was registered under Sections 452, 323, 506, 34 of IPC at the statement of Ramandeep Kaur against accused persons namely Avtar Singh @ Kala, Paramjit Kaur and Iqbal Singh, in which Sumanpreet Kaur daughter of Inderjit Singh is the injured/victim. He further stated that except the above stated accused persons, no other person has been nominated as accused till date and none from the accused persons has been declared as proclaimed person/offender in the present case. He further stated that no PO proceedings are pending against any of the accused in the present case and except the present case FIR, no other case/Fir was found registered/pending against any of the accused. From the statements of both the parties as well as the IO of the case, the compromise appears to be genuine, voluntary and without any pressure, coercion or undue influence. None of the accused has been declared as proclaimed person/offender and no PO proceedings are pending against any of the accused. Further, no case/FIR except the present case/FIR has been found registered/pending against any of the accused. Complainant has placed on file copy of compromise deed as Ex.C1.
Sd/-
Vijay Singh Dadwal, PCS Judicial Magistrate Ist Class, Barnala (UID No.PB0478)
In compliance with the order dated 27.01.2023, an affidavit dated
27.04.2023 has been filed by respondent No.1 i.e State, wherein it is mentioned
that after completion of investigation, challan against the petitioners was
presented before the Court on 15.12.2022 and charges against them were framed
on that date and now the case is fixed for 28.04.2023 for prosecution evidence. It
2 of 7
Neutral Citation No:=2023:PHHC:061845
has further been mentioned that petitioners have not been declared as proclaimed
offender.
Learned counsel for the petitioners has submitted that there is no
other FIR against the petitioners and they have not been declared as proclaimed
offenders and learned State counsel has not disputed this fact.
Having heard the learned counsel for the parties and after perusing
the report submitted by the trial Court, this Court finds that the matter has been
amicably settled between the petitioners and the complainant, where the case is at
the stage of prosecution evidence and by the passage of time, the parties have
decided to burry their hatchet and compromise the dispute amicably. Therefore, to
prevent the abuse of the process of law and to secure the ends of justice, the
criminal proceedings deserves to be quashed, under section 482 of Cr. P.C., which
has the magnitude of the inherent jurisdiction of the High Court under it and this
Court has the inherent power under Section 482 of Cr.P.C. to quash an F.I.R. even
when the offences are non-compoundable, with the driving force being the object
of securing ends of justice.
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:-
"27. The power to do complete justice is the very essence of every judicial justice dispensation system. It cannot be diluted by distorted perceptions and is not a slave to anything, except to the caution and circumspection, the standards of which the Court sets before it, in the exercise of such plenary and unfettered power inherently vested in it while donning the cloak of compassion to achieve the ends of justice. No embargo, be it in the shape of Section 320(9) of the Criminal Procedure Code, or any other such curtailment, can whittle down the power under Section 482 of the Criminal Procedure Code.
28. The compromise, in modern society, is the sine qua non of harmony and orderly behavior. It is the soul of justice and if the power under Section 482 of the Criminal Procedure Code is used to enhance
3 of 7
Neutral Citation No:=2023:PHHC:061845
such a compromise which, in turn, enhances social amity and reduces friction, then it truly is the "finest hour of justice". Disputes which have their genesis in a matrimonial discord, landlord-tenant matters, commercial transactions, and other such matters can safely be dealt with by the Court by exercising its powers under Section 482 of the Criminal Procedure Code in the event of a compromise, but this is not to say that the power is limited to such cases. There can never be any such rigid rule to prescribe the exercise of such power, especially in the absence of any premonitions to forecast and predict eventualities which the cause of justice may throw up during the course of a litigation.
29. The only inevitable conclusion from the above discussion is that there is no statutory bar under the Criminal Procedure Code which can affect the inherent power of this Court under Section 482. Further, the same cannot be limited to matrimonial cases alone and the Court has the wide power to quash the proceedings even in non-compoundable offences notwithstanding the bar under Section 320 if the Criminal Procedure Code, in order to prevent the abuse of law and to secure the ends of justice.
30. The power under Section 482 of the Criminal Procedure Code is to be exercised Ex-Debitia Justitia to prevent abuse of the process of Court. There can neither be an exhaustive list nor the defined parameters to enable a High Court to invoke or exercise its inherent powers. It will always depend upon the facts and circumstances of each case. The power under Section 482 of the Criminal Procedure Code has no limits and the Court is a vital and extraordinary effective instrument to maintain and control social order and play a role of paramount importance in achieving peace, harmony, and ever-lasting congeniality in society. Resolution of a dispute by way of a compromise between two warring groups, therefore, should attract the immediate and prompt attention of a Court which should endeavor to give full effect to the same unless a such compromise is abhorrent to the lawful composition of the society or would promote savagery."
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:-
"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
4 of 7
Neutral Citation No:=2023:PHHC:061845
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 exercising of such power, the High Court must have due regard to the nature and gravity of the crime. Heinous and serious offenses 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 a 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 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."
The aforesaid quoted percept has also been followed in State of
Madhya Pradesh v/s Lakshmi Narayan (2019)5 SCC 688:-
5 of 7
Neutral Citation No:=2023:PHHC:061845
"xxx...xxx
12. Now so far as the conflict between the decisions of this Court in the cases of Narinder Singh (supra) and Shambhu Kewat (supra) is concerned, in the case of Shambhu Kewat (supra), this Court has noted the difference between the power of compounding of offences conferred on a court under Section 320 Cr.P.C. 1973, and the powers conferred under Section 482 Cr.P.C. 1973 for quashing of criminal proceedings by the High Court. In the said decision, this Court further observed that in compounding the offences, the power of a criminal court is circumscribed by the provisions contained in Section 320 Cr.P.C. and the court is guided solely and squarely thereby, while, on the other hand, the formation of opinion by the High Court for quashing a criminal proceedings or criminal complaint under Section 482 Cr.P.C. is guided by the material on record as to whether ends of justice would justify such exercise of power, although ultimate consequence may be acquittal or dismissal of indictment. However, in the subsequent decision in the case of Narinder Singh (supra), the very Bench ultimately concluded in paragraph 29 as under:
xxx....xxx 29.7. While deciding whether to exercise its power under Section 482 of the Code or not, timings of settlement play a crucial role. Those cases where the settlement is arrived at immediately after the alleged commission of offence and the matter is still under investigation, the High Court may be liberal in accepting the settlement to quash the criminal proceedings/investigation. It is because of the reason that at this stage the investigation is still on and even the charge-sheet has not been filed. Likewise, those cases where the charge is framed but the evidence is yet to start or the evidence is still at infancy stage, the High Court can show benevolence in exercising its powers favourably, but after prima facie assessment of the circumstances/material mentioned above.
xxx....xxx"
In view of the report of Judicial Magistrate First Class, Barnala, the
compromise dated 21.01.2023 and the principles laid down in conspectus of
aforesaid judicial precedents, no useful purpose would be served by continuing
the proceedings. Therefore, this petition is allowed and FIR No.0029 dated
08.09.2022, registered under Sections 452, 323, 506, 34 of the Indian Penal Code
6 of 7
Neutral Citation No:=2023:PHHC:061845
1860, at Police Station Tallewal, District Barnala (Annexure P-1) and all the
subsequent proceedings emanating therefrom are hereby quashed, qua the
petitioners only.
(DEEPAK MANCHANDA)
27.04.2023 JUDGE
Nisha
Whether speaking/reasoned Yes/No
Whether reportable Yes/No
Neutral Citation No:=2023:PHHC:061845
7 of 7
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!