Citation : 2024 Latest Caselaw 18631 P&H
Judgement Date : 21 October, 2024
291 POZA PHHO 137480 ers uy eee IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH CRM-M-45963-2024 DECIDED ON: 21.10.2024 NIRMAL SINGH AND OTHERS soeee PETITIONERS VERSUS STATE OF PUNJAB AND ANOTHER coeee RESPONDENTS CORAM: HON'BLE MR. JUSTICE SANDEEP MOUDGIL Present: Mr. S.S. Nagra, Advocate for the petitioners. Mr. Jaspal Singh Guru, AAG, Punjab. Mr. Amrit Singh Kang, Advocate for respondent No.2. SANDEEP MOUDGIL, J (ORAL)
This is a petition under Section 528 of BNSS, 2023 for quashing of FIR No.44, dated 27.07.2024 (Annexure P-1), under Sections 115(2), 118(2), 126(2), 3(6) of BNS, 2023 registered at Police Station Kahnuwan, District Gurdaspur, with all subsequent proceedings arising therefrom, on the basis of compromise dated 23.08.2024 (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 order dated 16.09.2024, 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 03.10.2024 has been received from Judicial Magistrate Ist Class, Gurdaspur, stating that the parties have entered into a
compromise, which is genuine, voluntary and without any coercion or undue
influence.
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 CrP.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 CrP.C., in order to prevent the abuse of law and to secure the ends of justice.
The power under Section 482 of the CrPC. 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 ts 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."
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 @ Parbathbhai 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.44, dated 27.07.2024 (Annexure P-1), under Sections 115(2), 118(2), 126(2), 366) of BNS, 2023 registered at Police Station Kahnuwan, District Gurdaspur, with all subsequent proceedings arising therefrom, is quashed qua the petitioners, on the basis of compromise dated 23.08.2024 (Annexure P-2).
The present petition is hereby allowed.
(SANDEEP MOUDGIL) 21.10.2024 JUDGE Poonam Negi Whether speaking/reasoned Yes/No
Whether reportable Yes/No
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!