Citation : 2024 Latest Caselaw 9034 P&H
Judgement Date : 29 April, 2024
Neutral Citation No:=2024:PHHC:058449
CRM-M-1467 of 2024 -1- 2024:PHHC:058449
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
280
CRM-M-1467 of 2024
Date of Decision: 29.04.2024
Nasir Hussain and others ..... Petitioners
Versus
State of Haryana and another ..... Respondents
CORAM: HON'BLE MR. JUSTICE SANDEEP MOUDGIL
Present: Mr. Parveen Kaushik, Advocate
for the petitioners.
Mr. G.S. Dhillon, AAG, Haryana.
Ms. Pinki Devi, Advocate, for
Mr. Virender Soni, Advocate
for respondent No.2.
*****
SANDEEP MOUDGIL, J (ORAL)
This is a petition under Section 482 Cr.P.C. for quashing of FIR
No.185 dated 29.07.2021 (Annexure P-1) under Sections 406 and 420 of the
Indian Penal Code, 1860 (Sections 467, 468, 471, 201 and 120-B IPC and
Sections 66-C, 66-D of the Information Technology (Amendment) Act,
2008 were added later on), registered at Police Station Lakhan Majra,
District Rohtak, on the basis of compromise (Annexure P-2).
During the pendency of the dispute, the parties have
compromised the matter and filed the present petition for quashing of FIR.
Vide orders dated 11.01.2024 and 11.03.2024, parties were
directed to appear before the Illaqa Magistrate/Trial Court and report with
regard to the genuineness of the compromise was called for.
The report dated 22.04.2024 has been received from SDJM,
1 of 3
Neutral Citation No:=2024:PHHC:058449
CRM-M-1467 of 2024 -2- 2024:PHHC:058449
Meham, stating that the parties have entered into a compromise, which is
genuine, voluntary and without any coercion or undue influence.
Learned counsel for respondent No.2 submits that she has no
objection to the quashing of present FIR.
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
2 of 3
Neutral Citation No:=2024:PHHC:058449
CRM-M-1467 of 2024 -3- 2024:PHHC:058449
promote savagery."
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'.
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.
In view of above, FIR No.185 dated 29.07.2021 (Annexure
P-1) under Sections 406 and 420 of the Indian Penal Code, 1860 (Sections
467, 468, 471, 201 and 120-B IPC and Sections 66-C, 66-D of the
Information Technology (Amendment) Act, 2008 were added later on),
registered at Police Station Lakhan Majra, District Rohtak, with all the
consequential proceedings arising therefrom, is quashed qua the petitioners,
on the basis of compromise (Annexure P-2).
The present petition is hereby allowed.
(SANDEEP MOUDGIL)
29.04.2024 JUDGE
D.Bansal
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!