Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pramod Harishankra vs State Of Chhattisgarh
2025 Latest Caselaw 2406 Chatt

Citation : 2025 Latest Caselaw 2406 Chatt
Judgement Date : 11 March, 2025

Chattisgarh High Court

Pramod Harishankra vs State Of Chhattisgarh on 11 March, 2025

Author: Ramesh Sinha
Bench: Ramesh Sinha
                                                     1/9




                                                                        2025:CGHC:11946-DB
                                                                                          NAFR

                         HIGH COURT OF CHHATTISGARH AT BILASPUR


                                         CRMP No. 118 of 2025

             1 - Pramod Harishankra S/o H. Syamam Sundar Rao Aged About 34 Years
             R/o Flat No. 2, Nara Pairadize Apartment, Ps Neredmet, Dist. Metchal,
             Hyderabad, District Hyderabad Telangana


             2 - Shayam Sundar Rao S/o Late H. Ramprasad Rao Aged About 67 Years
             R/o Flat No. 2, Nara Pairadize Apartment, Ps Neredmet, Dist. Metchal,
             Hyderabad, District Hyderabad Telangana


             3 - Anuradha Harishankra W/o Syama Sundara Rao Aged About 57 Years
             R/o Flat No. 2, Nara Pairadize Apartment, Ps Neredmet, Dist. Metchal,
             Hyderabad, District Hyderabad Telangana
                                                                                  ... Petitioner(s)
                                                   versus
             1 - State Of Chhattisgarh Through Station House Officer, Police Station
             Mahila Thana, District Bilaspur Chhattisgarh


             2 - Padmaja Harishankra W/o Pramod Harishankra Aged About 30 Years R/o
             Devrikhurd Housing Board Colony, Krishnanagar, Srinivas Nilayam, Ps
             Torwa, District Bilaspur Chhattisgarh
                                                                             ... Respondent(s)
                               (Cause title taken from Case Information System)

             For Petitioners                :     Mr. Amit Soni, Advocate

             For Respondent/State           :     Mr. Shailendra Sharma, Panel Lawyer
Digitally
signed by
VEDPRAKASH
             For Respondent No. 2           :     Ms. Rashika Soni, Advocate
DEWANGAN
                                     2/9



              Hon'ble Shri Ramesh Sinha, Chief Justice
             Hon'ble Shri Ravindra Kumar Agrawal, Judge

                             Order on Board
Per Ramesh Sinha, C.J.

11/03/2025

1. The present CRMP has been filed by the petitioners under Section 528

of the Bharatiya Nagarik Suraksha Sanhita, 2023 for the quashment of

the FIR bearing Crime No. 44 of 2024 registered at Police Station

Mahila Thana, Bilaspur, District Bilaspur (C.G.), entire charge sheet,

subsequent criminal proceedings pending before the Court of Judicial

Magistrate First Class, Bilaspur bearing Case No. 10728 of 2024 for

the offence punishable under Section 498-A read with Section 34 of

IPC.

2. The petitioners have filed the present petition with the following

prayer:-

"1. It is, respectfully prayed that the entire records

pertaining to the case of the petitioner may kindly be

called from the Court of Judicial Magistrate First

class, Bilaspur District Bilaspur (C.G), bearing case

No. 10728/2024.

2. It is, respectfully prayed before this Hon'ble Court

that the entire charge sheet and FIR bearing no.

44/2024 registered at Police Station Mahila Thana,

Bilaspur District Bilaspur (C.G), and subsequent

initiation of criminal proceedings bearing criminal

case No. 10728/2024 pending at court of Judicial

Magistrate First class, Bilaspur District - Bilaspur

(C.G) may kindly be quashed in the interest of justice.

3. Any other further order(s) as deemed fit and

necessary by this Hon'ble Court in the interest of

justice."

3. The case of the prosecution in brief is that the petitioner No.1,

petitioner No.2 and petitioner No.3 are husband, father-in-law and

mother-in-law respectively of the complainant/respondent No.2 herein.

The marriage between complainant and the petitioner No.1 was

solemnized on 10.01.2021 as per Hindu Rites and rituals at Bilaspur

(C.G.). After marriage, the petitioner No.1 was working as IT

Professional in Hyderabad and the complainant/respondent No. 2 was

residing in matrimonial house along with petitioner No. 2 and 3 at

Hyderabad. The respondent No. 2 made a written complaint, pursuant

to which FIR dated 05.08.2024 was registered against the present

petitioners for the offence punishable under Section 498-A and 34 of

IPC against the petitioners at Police Station Mahila Thana, Bilaspur.

As a result, investigation was carried out by the concerned Police

Station and impugned charge-sheet has been filed against the

petitioner before the Court of Judicial Magistrate First Class, Bilaspur

(C.G.), where the case is pending as Criminal Case No. 10728 of

2024.

4. During the pendency of the said criminal case, the parties have settled

their dispute and entered into the compromise and have settled the

terms and conditions of compromise. The parties filed an application

and prayed for mutual divorce and pursuant to the said application a

compromise has been affected in between the parties. The contents of

agreement executed between the parties on 24.02.2025 is reproduced

hereinunder:

"1. यह कि अपीलार्थी क. 1 उत्तरवादी क. 2 को उसके शिक्षा संबंधी एवं अन्य

दस्तावेज जो कि फोल्डर में उसके पास है उसे अपीलार्थी कं. 1 उत्तरवादी क. 2

को वापस करेगा ।

2. यह कि अपीलार्थी कं. 1 के पास उत्तरवादी क 2 के परिवार के द्वारा उसके

विवाह के समय सोने का चेन , ब्रेस्लेट एवं रिंग है तथा चांदी का प्लेट , ग्लास, लोटा,

दो दीया स्टेंड एवं चांदी का एक वेडिंग कार्ड एवं एक छोटा रूदाक्ष है उसे अपीलार्थी

कं. 1 उत्तरवादी क. 2 को वापस करेगा।

3. यह कि उत्तरवादी क. 2 के पास अपीलार्थी के 1 द्वारा दिया गया सोने का

मंगलसूत्र है जिसे उत्तरवादी क 2 अपीलार्थी क 1 को वापस करेगी।

4. यह कि अपीलार्थी क. 1 द्वारा उत्तरवादी कं. 2 के विरूध 2nd Principal

District and Session Judge, Cum Family Court, Medchal

Malkajgiri, District-Malkajgiri के न्यायालय में विवाह विछे द का आवेदन

प्रस्तुत किया है जो कि FC OP No. 577/2024 के रूप में दर्ज किया गया है उक्त

प्रकरण में अपीलार्थी क. 1 एवं उत्तरवादी क. 2 आपसी सहमती के अधार पर

विवाह विछे द का आवेदन आगामी पेशी दिनांक 21.03.2025 को न्यायालय में

उपस्थित होकर प्रस्तुत करेगे तथा आपसी सहमती के आधार पर विवाह विछे द का

डिकी प्राप्त करेगे।

5. यह कि अपीलार्थी के. 1 उत्तरवादी क. 2 को उपराक्त विवाह विछे द के प्रकरण के

आगामी तिथी 21.03.2025 को उसके पास रखे हुये गोल्डन ब्रेस्लेट, चांदी का

वेडिंग कार्ड एवं 1 छोटा रूद्राक्ष को वापस करेगे जिसे अपीलार्थी के 1 आज नहीं ला

पाये इसी प्रकार उत्तरवादी क. 2 के कपडे जिसे अपीलार्थी के 1 के पास है उसे

पेशी दिनांक को उत्तरवादी क. 2 को वापस कर देगें।

6. यह कि अपीलार्थी के 1 उत्तरवादी क. 2 को, परमानेट एलीमनी के रूप में

25,00,000/- (पच्चीस लाख रूपये ) अदा करेगा जिसमें से वर्तमान प्रकरण में

न्यायालीन आदेश दिनांक 13.01.2025 के परिपालन में दिनांक 27.01.2025 को

अदा किये गये 1,00,000/- (एक लाख रूपये) समायोजित होगें।

7. यह कि अपीलार्थी के 1 उत्तरवादी क 2 को उपरोक्त विवाह विछे द के प्रकरण में

आपसी सहमती के अधार पर आवेदन प्रस्तुत करने के उपरान्त एवं विवाह विच्छे द

की डिकी प्राप्त करने के पूर्व उत्तरवादी क. 2 के बैंक एकाउट में 24,00,000/-

(चौबीस लाख रूपय) परमानेंट एलीमनी के रूप में जमा करेगा।

8. यह कि अपीलार्थी के 1 आज दिनांक को अपने साथ उत्तरवादी क. 2 का

कडिका 1 में उलेखित फोल्डर एवं कडिका 2 में उलेखित सोने का चेन, रिंग एवं

चांदी का सामान लेकर आया है जिसे उत्तरवादी को 2 को आज दिनांक

24.02.2025 को प्रदान किया जिसे उत्तरखादी क. 2 प्राप्त कर अपनी सहमती दी

है।

9. यह कि उत्तरवादी के 2 आज दिनांक 24.02.2025 को अपने साथ अपीलार्थी

क. 1 के द्वारा दिया गया मंगलसूत्र लेकर आयी है जिसे अपीलार्थी क. 1 उत्तरवादी

क. 2 से प्राप्त कर अपनी सहमती दी।

10. यह कि अपीलार्थी गण एवं उत्तरवादी क. 2 भविष्य में एक-दस ू रे के विरूध

विवाह एवं विवाह से संबंधित सामानो को लेकर कोई विवाद अथवा दावा किसी भी

न्यायालय में प्रस्तुत नहीं करेगा।

11. यह कि उत्तरवादी के 2 के द्वारा अपीलार्थी गणों के विरूध जो शिकायत एवं

अपराधिक प्रकरण के 10728/2024 लबित है उस पर आपसी सहमती से विवाह

विछे द डिकी (जो कि कडिका 7 में उलेखित रकम की प्राप्ति के उपरान्त निर्णित

होगी) उसके उपरान्त किसी भी प्रकार की कोई कार्यवाही नही चाहती है और उक्त

प्रकरण समाप्त एवं निरत करने पर उसे कोई आपति नहीं है।

उभयपक्ष इस समझौता पत्र की शर्तों से सहमत है एवं पालन के लिए

कटिबद्ध है समझौता पत्र में दी गई शर्तों को उन्होंने अपनी स्वयं की स्वेच्छापूर्व क

सहमति एवं बिना किसी दबाव, भय एवं लालच के स्वीकार किया गया है उभयपक्ष

ने इस समझौता पत्र की शर्तों को पढ़ने व समझने के पश्चात् अपनी स्वतंत्र सहमति

से परस्पर एक-दस ू रे की उपस्थिति में हस्ताक्षर कर निष्पादित किया।"

5. Learned counsel for the State, in turn, submits that the State has no

objection in case if the matter is disposed of by quashing further

proceeding in the FIR as the parties have already entered into

compromise.

6. In view of the categorical statement made by the petitioners as well as

the respondent No. 2, this Court is of the opinion that once when the

complainant and the accused have settled their matter and buried the

dispute and differences, it would be an important consideration for the

High Court while exercising the powers under Section 482 CrPC to

compound the offence. The opinion of this Court stands fortified from

the judgment of the Supreme Court in the case of Gian Singh v. State

of Punjab & Another, 2012 (10) SCC 303 and also in the case of

Narinder Singh & Others v. State of Punjab & Another, 2014 (6)

SCC 466.

7. In the case of Gian Singh (supra) Apex Court held as under:-

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. In what

cases power to quash the criminal proceeding or

complaint or F.I.R may be exercised where the

offender and victim have settled their dispute would

depend on the facts and circumstances of each case

and no category can be prescribed. However, before

exercise of such power, the High Court must have due

regard to the nature and gravity of the crime. Heinous

and serious offences of mental depravity or offences

like murder, rape, dacoity, etc. cannot be fittingly

quashed even though the victim or victim's family and

the offender have settled the dispute. Such offences

are not private in nature and have serious impact on

society. Similarly, any compromise between the victim

and offender in relation to the offences under special

statutes like Prevention of Corruption Act or the

offences committed by public servants while working

in that capacity etc; cannot provide for any basis for

quashing criminal proceedings involving such

offences. But the criminal cases having

overwhelmingly and pre-dominatingly civil flavour

stand on different footing for the purposes of

quashing, particularly the offences arising from

commercial, financial, mercantile, civil, partnership or

such like transactions or the offences arising out of

matrimony relating to dowry, etc. or the family

disputes where the wrong is basically private or

personal in nature and the parties have resolved their

entire dispute. In this category of cases, High Court

may quash criminal proceedings if in its view,

because of the compromise between the offender and

victim, the possibility of conviction is remote and

bleak and continuation of criminal case would put

accused to great oppression and prejudice and

extreme injustice would be caused to him by not

quashing the criminal case despite full and complete

settlement and compromise with the victim. In other

words, the High Court must consider whether it would

be unfair or contrary to the interest of justice to

continue with the criminal proceeding or continuation

of the criminal proceeding would tantamount to abuse

of process of law despite settlement and compromise

between the victim and wrongdoer and whether to

secure the ends of justice, it is appropriate that

criminal case is put to an end and if the answer to the

above question(s) is in affirmative, the High Court

shall be well within its jurisdiction to quash the

criminal proceeding."

8. The Hon'ble Supreme Court in the case of Narinder Singh & Ors. v.

State of Punjab & Another, 2014 (6) SCC 466, has been held as

under;-

"29.7 While deciding whether to exercise its power

under Section 482 of the Code or not, timings of

settlement play a crucial role. Those cases where the

settlement is arrived at immediately after the alleged

commission of offence and the matter is still under

investigation, the High Court may be liberal in

accepting the settlement to quash the criminal

proceedings/ investigation....."

9. Another aspect which has to be borne in mind is that the parties to the

dispute having entered into a settlement and compromised the matter,

there is a minimal chance of the complainant coming forward in

support of the prosecution case and the chances of conviction

therefore appear to be very remote and it would not be justified to drag

these proceedings unnecessarily knowing fully well the final outcome.

10. In view of the statement made by the complainant and the accused

persons and also keeping in view the law laid down by the Supreme

Court in the case of B.S. Joshi & others v. State of Haryana &

Another (2003 (4) SCC 675) and in the case of Gian Singh (supra)

and Narinder Singh (supra), this Court is of the opinion that it is a fit

case where the parties can be permitted to compound the offence.

11. In view of the compromise arrived at between the parties, the entire

charge sheet and FIR of Crime No. 44 of 2024 registered at Police

Station Mahila Thana, Bilaspur District Bilaspur (C.G) as well as all

further proceedings arising out of Criminal Case No. 10728/2024

pending at Court of Judicial Magistrate First Class, Bilaspur, District

Bilaspur (C.G) stands quashed against the petitioners (Petitioner No. 1

Pramod Harishankra, Petitioner No. 2 Shayam Sundar Rao, Petitioner

No. 3 Anuradha Harishankra) who are the accused persons in that

case.

12. The present petition is allowed to the extent indicated hereinabove.

                        Sd/-                                           Sd/-
             (Ravindra Kumar Agrawal)                             (Ramesh Sinha)
                      Judge                                         Chief Justice

ved
 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter