Citation : 2023 Latest Caselaw 11976 P&H
Judgement Date : 4 August, 2023
Neutral Citation No:=2023:PHHC:100673
CRM-M-19383-2023 2023:PHHC:100673 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
243 CRM-M-19383-2023 (O&M)
Date of decision: 04.08.2023
Kulwant Kaur and others
..Petitioners
Versus
State of Punjab and another
..Respondents
CORAM: HON'BLE MR. JUSTICE AMAN CHAUDHARY
Present: Mr. Prateek Pandit, Advocate for the petitioners.
Ms. Himani Arora, AAG, Punjab.
Mr. Neeraj Kumar, Advocate for
Mr. Barjinder Singh, Advocate
for respondent No.2.
***
AMAN CHAUDHARY, J
1. The present petition has been filed for quashing of FIR
No.63 dated 15.02.2023 registered under Sections 323, 326, 506, 148 and
149 IPC at Police Station Goindwal Sahib, District Tarn Taran and all
other consequential proceedings arising therefrom on the basis of the
compromise dated 08.04.2023 (Annexure P-2).
2. This Court while issuing notice of motion vide order dated
20.04.2023, directed the parties to appear before the trial Court/Illaqa
Magistrate for recording their statements with regard to the compromise.
3. Pursuant to the aforesaid order, report dated 14.06.2023 has
been received from the Sub Divisional Judicial Magistrate, Khadur Sahib.
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 them and they have no objection in case
1 of 3
Neutral Citation No:=2023:PHHC:100673
the FIR in question is quashed. The compromise effected between them is
genuine, without any undue influence and coercion. It is stated in the
report that there are three accused. None of the accused has been declared
as proclaimed offender and they are not involved in other FIR.
4. Heard learned counsel for the parties and also gone through
the case file.
5. The Full Bench of this Court in Kulwinder Singh and
others vs. State of Punjab, 2007 (3) RCR (Criminal) 1052, 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.
6. Hon'ble the Supreme Court of India in the case of Gian
Singh vs. State of Punjab and another, 2012 (4) RCR (Criminal) 543,
had 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 reads thus:-
"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"
2 of 3
Neutral Citation No:=2023:PHHC:100673
7. In view of the afore-referred judgments, perusing the report
of the trial Court regarding amicable settlement between the petitioner and
the complainant, this Court finds that quashing the FIR will accord a
quietus to all disputes between the parties and it is in the interest of both
sides to bury the hatchet and lead a peaceful life. Thus, no useful purpose
would be served in continuing the proceedings and in order to secure the
ends of justice, the criminal proceedings in the present case deserve to be
quashed.
8. Resultantly, the present petition is allowed and FIR No.63
dated 15.02.2023 registered under Sections 323, 326, 506, 148 and 149
IPC at Police Station Goindwal Sahib, District Tarn Taran, and all other
consequential proceedings arising therefrom are quashed qua the
petitioners on the basis of the compromise dated 08.04.2023.
(AMAN CHAUDHARY )
04.08.2023 JUDGE
ashok
Whether speaking/reasoned : Yes/No
Whether reportable : Yes/No
Neutral Citation No:=2023:PHHC:100673
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!