Citation : 2024 Latest Caselaw 6885 P&H
Judgement Date : 2 April, 2024
Neutral Citation No:=2024:PHHC:043956
272 2024:PHHC:043956
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
CRM-M-58685-2022
DECIDED ON: 02.04.2024
LAKSHAR SINGH MINHAS @ LASHKAR SINGH MINHAS
.....PETITIONER
VERSUS
UT OF CHANDIGARH AND OTHERS
.....RESPONDENTS
CORAM: HON'BLE MR. JUSTICE SANDEEP MOUDGIL
Present: Mr. Gautam Bhardwaj, Advocate
for the petitioner.
Ms. Vasundhara Dalal Anand, APP, UT, Chandigarh.
Mr. Pawandeep Singh, Advocate and
Mr. Akshadveer Singh, Advocate for respondent No.2.
None for respondent No.3.
SANDEEP MOUDGIL, J (ORAL)
1. This is a petition under Section 482 Cr.P.C. for quashing of FIR
No.130, dated 26.08.2016 under Sections 420 and 120-B of the Indian Penal Code,
1860, registered at Police Station Sector-3, Chandigarh, with all the consequential
proceedings arising therefrom, on the basis of compromise dated 25.02.2019
(Annexure P-2).
2. During the pendency of the dispute, the parties have compromised the
matter and filed the present petition for quashing of FIR.
3. Vide order dated 27.04.2023, parties were directed to appear before the
Illaqa Magistrate/Trial Court and report with regard to the genuineness of the
compromise was called for.
1 of 3
Neutral Citation No:=2024:PHHC:043956
4. The report dated 07.06.2023 has been received from Judicial
Magistrate 1st Class, Chandigarh stating that the parties have entered into a
compromise, which is genuine, voluntary and without any coercion or undue
influence.
5. Full Bench of this Court in Kulwinder Singh and others vs. State of
Punjab, 2007 (3) RCR (Criminal) 1052, has held:-
"The only inevitable conclusion from the above discussion is that
there is no statutory bar under the Cr.P.C. 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 noncompoundable offences notwithstanding the bar under Section 320 of the Cr.P.C., in order to prevent the abuse of law and to secure the ends of justice.
The power under Section 482 of the Cr.P.C. is to be exercised Ex-Debitia Justitia to prevent an abuse of process of Court. There can neither be an exhaustive list nor the defined para- meters 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 Cr.P.C. has no limits. However, the High Court will exercise it sparingly and with utmost care and caution. The exercise of power has to be with circumspection and restraint. The Court is a vital and an extra-ordinary effective instrument to maintain and control social order. The Courts play 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 endeavour to give full effect to the same unless such compromise is abhorrent to lawful composition of the society or would promote savagery."
2 of 3
Neutral Citation No:=2024:PHHC:043956
6. The legal principles as laid down for quashing of the judgment were
also approved by the Hon'ble Supreme Court in the matter of 'Gian Singh Versus
State of Punjab and another,(2012) 10 SCC 303'. Furthermore, the broad
principles for exercising the powers under Section 482 were summarized by the
Hon'ble Supreme Court in the matter of 'Parbatbhai Aahir @ Parbatbhai
Bhimsinhbhai Karmur and others versus State of Gujarat and another" (2017) 9
SCC 641'.
7. It is evident that in view of the amicable resolution of the issues
amongst the parties, no useful purpose would be served by continuation of the
proceedings. The furtherance of the proceedings is likely to be a waste of judicial
time and there appears to be no chances of conviction.
8. In view of above, FIR (Annexure P-1), with all the consequential
proceedings arising therefrom, is quashed qua the petitioner, on the basis of
compromise dated 25.02.2019 (Annexure P-2).
9. The present petition is hereby allowed.
(SANDEEP MOUDGIL)
02.04.2024 JUDGE
Meenu
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!