Citation : 2025 Latest Caselaw 407 HP
Judgement Date : 5 May, 2025
1 ( 2025:HHC:12660 )
IN THE HIGH COURT OF HIMACHAL PRADESH
SHIMLA
Cr.MMO No.268 of 2025
Date of Decision: 05.05.2025
Sahil Sharma ...Petitioner
Versus
State of H.P. & Ors. .....Respondents
Coram:
The Hon'ble Mr. Justice Virender Singh, Judge.
Whether approved for reporting?1
For the Petitioner : Petitioner in person with Mr. Aashish
Kumar, Advocate.
For the Respondents : Mr. Varun Chandel and Mr. H.S.
Rawat, Additional Advocates General,
with Mr. Rohit Sharma, Deputy
Advocate General, for respondent
No.1/State
Respondents No.2 to 4 in person with
Ms. Shabnam, Advocate.
Virender Singh, Judge (Oral)
The petitioner has filed the present petition, under
Section 528 of the Bharatiya Nagarik Suraksha Sanhita (hereinafter
referred to as 'the B.N.S.S.') for quashing of FIR No.74 of 2024,
dated 01.06.2024 (hereinafter referred to as 'the FIR in question'),
registered under Sections 279, 337, 338 & 304-A of the Indian Penal
Code (hereinafter referred to as 'the IPC') with Police Station, Dhalli,
District Shimla, H.P., as well as, the proceedings resultant thereto,
pending before the learned Judicial Magistrate, First Class, Court
Whether reporters of Local Papers may be allowed to see the judgment?
2 ( 2025:HHC:12660 )
No.6, Shimla, District Shimla, H.P., (hereinafter referred to as 'the
trial Court').
2. Relief, as claimed for, has been sought on the ground
that the matter has been compromised between the petitioner and
respondents No.2 & 3 as well as respondent 4(LRs. of Joginder
Kumar, who had sustained injury and died), in order to maintain their
cordial relations.
3. The terms and conditions of the compromise have been
reduced into writing, which have been annexed with the petition, as
Annexure P-2.
4. On all these submissions, a prayer to allow the present
petition, by quashing the FIR in question, as well as, proceedings
resultant thereto, pending before the learned trial Court, has been
made.
5. When put to notice, respondent No.1, has filed the status
report, disclosing therein, the manner, in which, the FIR in question
has been registered and criminal machinery swung into motion.
6. It is the further case of respondent No.1 that after
completion of investigation, report under Section 173(2) of
Cr.P.C. has been filed. Cognizance has been taken by the learned
trial Court and the matter is stated to be pending adjudication, before
the learned trial Court.
3 ( 2025:HHC:12660 )
7. Today, respondent No.2, who, had put criminal
machinery into motion, has appeared in Court and has made a
statement, on oath, about the manner, in which, he has lodged the
FIR in question and factum of the compromise, which has been
effected, between the parties, in order to maintain cordial relations,
between him and the petitioner. According to him, there was no
negligence on part of the petitioner, in the accident in question, as
the same had taken place, due to error of judgment.
8. Lastly, respondent No.2, in unequivocal terms, has
deposed that he does not want to proceed further with the matter, in
order to maintain cordial relations between them. He has also stated
that he has no objection, in case, the present petition is allowed and
the FIR in question and the proceedings resultant thereto, pending
before the learned trial Court, are quashed.
9. Similar type of statements have also been made by the
petitioner and respondent No.3.
10. Heard.
11. From the facts, as mentioned in the petition, as well as,
the factual position, as narrated in the status report, this Court is of
the view that the matter has now been compromised, between the
parties.
4 ( 2025:HHC:12660 )
12. The person, who had put the criminal machinery into
motion, by lodging FIR in question, when, appeared before this
Court, has stated that the compromise has been effected between
the parties. Respondent No.2 has exonerated the petitioner from the
allegations of rash and negligent driving, by deposing that he was not
negligent, while driving and the accident in question had taken place,
due to error of judgment. He has no objection, in case, the present
petition is allowed.
13. In view of the compromise deed, Annexure P-2, which
bears the signatures of petitioner and respondents No.2 to 4,
respondent No.2, does not want to proceed further with the case and
has specifically stated that he has no objection, in case, the present
petition is allowed and the FIR in question, as well as, proceedings
resultant thereto, pending before the learned trial Court, are
quashed.
14. The primary purpose of law is to maintain peace in the
society and when, the parties to the lis, i.e. petitioner and respondent
No.2, have buried their disputes and compromised the matter, then,
the continuation of the criminal proceedings, arising out of the FIR in
question, lodged by respondent No.2, would certainly amount to
abuse of the process of law.
5 ( 2025:HHC:12660 )
15. Acceptance of the compromise will help the parties to
live peacefully in the society and also save the precious judicial time
of the learned trial Court, as the learned trial Court will be in a
position to devote such time, for deciding some other serious
disputes, pending before it.
16. When, respondent No.2 has exonerated the petitioner
from the allegations of rash and negligent driving, in that eventuality,
chances of success of the prosecution case, against the petitioner,
are not so bright, as such, no useful purpose would be served by
keeping the proceedings alive.
17. Considering all these facts, the present petition is
allowed and FIR in question, as well as, proceedings resultant
thereto, pending adjudication before the learned trial Court, are
quashed.
18. The statements, so recorded, and the compromise deed,
Annexure P-2, be read as part of the judgment.
19. The present petition is allowed in the aforesaid terms.
Pending miscellaneous application(s), if any, also stands disposed
of.
(Virender Singh) Judge May 05, 2025 (subhash)
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!