Citation : 2023 Latest Caselaw 699 P&H
Judgement Date : 13 January, 2023
CRM-M-59008-2022 -1-
232 IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
CRM-M-59008-2022
Date of Decision:13.01.2023
ANOOP KUMAR ......... Petitioner
Versus
STATE OF PUNJAB AND ANOTHER ..... Respondents
CORAM: HON'BLE MR. JUSTICE JAGMOHAN BANSAL
Present : Mr. G.S. Sidhu, Advocate
for the petitioner.
Mr. Digvijay Nagpal, AAG, Punjab.
Mr. Mohit Kumar, Advocate
for respondent No.2.
****
JAGMOHAN BANSAL, J. (Oral)
The instant petition, on the basis of compromise dated
05.12.2022 (Annexure P-3), has been filed under Section 482 Cr.P.C. is
seeking quashing of FIR No.22 dated 25.08.2012 under Sections 498A,
406 and 109 of IPC, registered at Police Mehila, District Bathinda and
judgment of conviction and order of sentence dated 12.04.2017
(Annexure P-2), whereby JMIC, Bathinda, in CRN: CHI/2592/2013 has
awarded sentence under different Sections of IPC and maximum
sentence awarded is 1 year.
In terms of order dated 19.12.2022 of this Court, JMIC,
Bathinda, has submitted his report dated 10.01.2023. The relevant
extracts of the report are as below:
"In view of statements given by the parties and ASI Gurmeet Singh following report is hereby submitted
1 of 5
as desired by your's goodself:-
1. It is respectfully submitted that in view of statements given by the parties, this Court is of the considered opinion that compromise effected between the parties is genuine and it is effected voluntarily, without any pressure, coercion or undue influence from any quarter.
2. It is further submitted that there is one accused namely Anoop Kumar in the present FIR No.22 dated 25.08.2012, under section 406, 498A and 109 of IPC PS Women Cell, Bathinda and accused is on bail and appeared before this court.
3. It is further submitted that as per record no any other proceedings are pending against the accused.
4. It is further submitted that as per record no accused has been declared as proclaimed offender."
Learned State counsel and learned counsel for the complainant
submitted that they have no objection, if FIR, subsequent proceedings
arising therefrom, judgment of conviction and order of sentence are
quashed.
Relying upon its earlier judgments in 'Gian Singh Vs. State
of Punjab and others, (2012) 10 SCC 303' and 'The State of Madhya
Pradesh Vs. Laxmi Narayan and others (2019) 5 SCC 688', a two
Judge Bench of the Hon'ble Supreme Court in 'Ramgopal and another
Vs. State of Madhya Pradesh 2021 SCC online SC 834' while dealing
with power of High Court under Section 482 of Cr.P.C. to quash non-
compoundable offences on the basis of compromise between the
disputing parties has held:
"11. True it is that offences which are 'non-compoundable' cannot be compounded by a criminal court in purported
2 of 5
exercise of its powers under Section 320 Cr.P.C. Any such attempt by the court would amount to alteration, addition and modification of Section 320 Cr.P.C, which is the exclusive domain of Legislature. There is no patent or latent ambiguity in the language of Section 320 Cr.P.C., which may justify its wider interpretation and include such offences in the docket of 'compoundable' offences which have been consciously kept out as non-compoundable. Nevertheless, the limited jurisdiction to compound an offence within the framework of Section 320 Cr.P.C. is not an embargo against invoking inherent powers by the High Court vested in it under Section 482 Cr.P.C. The High Court, keeping in view the peculiar facts and circumstances of a case and for justifiable reasons can press Section 482 Cr.P.C. in aid to prevent abuse of the process of any Court and/or to secure the ends of justice.
12. The High Court, therefore, having regard to the nature of the offence and the fact that parties have amicably settled their dispute and the victim has willingly consented to the nullification of criminal proceedings, can quash such proceedings in exercise of its inherent powers under Section 482 Cr.P.C., even if the offences are non- compoundable. The High Court can indubitably evaluate the consequential effects of the offence beyond the body of an individual and thereafter adopt a pragmatic approach, to ensure that the felony, even if goes unpunished, does not tinker with or paralyze the very object of the administration of criminal justice system.
13. It appears to us that criminal proceedings involving non-heinous offences or where the offences are pre- dominantly of a private nature, can be annulled irrespective of the fact that trial has already been concluded or appeal stands dismissed against conviction. Handing out punishment is not the sole form of delivering justice.
3 of 5
Societal method of applying laws evenly is always subject to lawful exceptions. It goes without saying, that the cases where compromise is struck post-conviction, the High Court ought to exercise such discretion with rectitude, keeping in view the circumstances surrounding the incident, the fashion in which the compromise has been arrived at, and with due regard to the nature and seriousness of the offence, besides the conduct of the accused, before and after the incidence. The touchstone for exercising the extra- ordinary power under Section 482 Cr.P.C. would be to secure the ends of justice. There can be no hard and fast line constricting the power of the High Court to do substantial justice. A restrictive construction of inherent powers under Section 482 Cr.P.C. may lead to rigid or specious justice, which in the given facts and circumstances of a case, may rather lead to grave injustice. On the other hand, in cases where heinous offences have been proved against perpetrators, no such benefit ought to be extended, as cautiously observed by this Court in Narinder Singh & Ors. vs. State of Punjab & Ors. and Laxmi Narayan (Supra).
In other words, grave or serious offences or offences which involve moral turpitude or have a harmful effect on the social and moral fabric of the society or involve matters concerning public policy, cannot be construed betwixt two individuals or groups only, for such offences have the potential to impact the society at large. Effacing abominable offences through quashing process would not only send a wrong signal to the community but may also accord an undue benefit to unscrupulous habitual or professional offenders, who can secure a 'settlement' through duress, threats, social boycotts, bribes or other dubious means. It is well said that "let no guilty man escape, if it can be avoided."
4 of 5
Concededly, appeal against judgment of conviction and
order of sentence is pending before learned Additional Sessions Judge,
Bathinda, and the appellant (petitioner herein) is already on bail.
From the perusal of the FIR, judgment of conviction & order
of sentence, report of the Court below and compromise arrived at
between the parties, it transpires that contesting parties have amicably
resolved their issue, thus, no useful purpose would be served by
continuing the proceedings. The alleged offences are of pre-dominantly
private in nature and no moral turpitude or interest of public at large is
involved. The continuance of the proceedings would just waste valuable
judicial time and it is well-known fact that courts are already over
burdened.
In view of above facts and circumstances, the present
petition deserves to be allowed and accordingly allowed. Judgment of
conviction and order of sentence dated 12.04.2017 (Annexure P-2),
whereby JMIC, Bathinda, in CRN: CHI/2592/2013 and all consequential
proceedings, are hereby quashed.
( JAGMOHAN BANSAL ) JUDGE 13.01.2023 Ali
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!