Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Suresh Kumar @ Suresh Yadav vs The State Of Jharkhand
2026 Latest Caselaw 1691 Jhar

Citation : 2026 Latest Caselaw 1691 Jhar
Judgement Date : 10 March, 2026

[Cites 6, Cited by 0]

Jharkhand High Court

Suresh Kumar @ Suresh Yadav vs The State Of Jharkhand on 10 March, 2026

Author: Anil Kumar Choudhary
Bench: Anil Kumar Choudhary
                                                              ( 2026:JHHC:6236 )



           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                          Cr.M.P. No.586 of 2026
                                     ------

Suresh Kumar @ Suresh Yadav, aged about 18 years, son of Ramsakal Yadav, resident of village-Moriyawan Kurha, P.O.- Gajhandi, P.S.-Telaiya, District-Koderma.

                                                         ...              Petitioner
                                            Versus
            1. The State of Jharkhand

2. Piyush Kumar, son of Pappu Kumar represented through his father as a natural guardian namely Pappu Kumar, son of Prakash Pandit, Resident of Village-Putto, Jogidih, P.O. & P.S.-Chandwara, District-Koderma.

                                                        ...            Opposite Parties
                                            ------
             For the Petitioner        : Ms. Pinki Kumari, Advocate
             For the State             : Mr. Manoj Kr. Mishra, Addl.P.P.
             For the O.P. No.2         : Mr. Sudarshan Singh, Advocate
                                              ------
                                        PRESENT
                 HON'BLE MR. JUSTICE ANIL KUMAR CHOUDHARY


By the Court:-    Heard the parties.

2. This Criminal Miscellaneous Petition has been filed invoking the

jurisdiction of this Court under Section 528 of the BNSS, 2023 with the

prayer to quash the entire criminal proceeding in connection with Telaiya

P.S. Case No.384 of 2025 registered for the offences punishable under

Sections 352, 351(2), 115(2), 126(2), 127(2), 308(5) & 3(5) of the Bharatiya

Nyaya Sanhita 2023 and the said case is now pending before the learned

Additional Chief Judicial Magistrate, Koderma.

3. Learned counsel for the petitioner and learned counsel for the

opposite party No.2 jointly draw the attention of this Court towards

( 2026:JHHC:6236 )

Interlocutory Application No.3089 of 2026 which is supported by the

separate affidavits of the father of the opposite party No.2/informant

and the father of the petitioner wherein it has been mentioned that a

compromise has been entered into between the petitioner and the

opposite party No.2. It is next submitted that the informant has no

grievance against the petitioner. It is next jointly submitted that good

sense has prevailed between the parties after intervention of the friends

and well-wishers and the dispute between the parties has been settled.

Learned Counsel for the petitioner submits that the dispute between the

parties is a private dispute and no public policy is involved in this case

and the compromise is not opposed to public policy. Learned counsel for

the petitioner next submits that in view of the compromise between the

parties, the continuation of this criminal proceeding will amount to abuse

of process of law as in view of the compromise, the chance of conviction

of the petitioner is remote and bleak. Hence, it is submitted that the

entire criminal proceeding in connection with Telaiya P.S. Case No.384 of

2025 registered for the offences punishable under Sections 352, 351(2),

115(2), 126(2), 127(2), 308(5) & 3(5) of the Bharatiya Nyaya Sanhita 2023,

be quashed and set aside.

4. Learned Addl.P.P. appearing for the State submits that in view of

the compromise between the parties, the State has no objection for

quashing the entire criminal proceeding in connection with Telaiya P.S.

Case No.384 of 2025 registered for the offence punishable under Sections

352, 351(2), 115(2), 126(2), 127(2), 308(5) & 3(5) of the Bharatiya Nyaya

Sanhita 2023.

( 2026:JHHC:6236 )

5. Having heard the rival submissions made at the Bar and after

carefully going through the materials available in the record, it is

pertinent to mention here that the Hon'ble Supreme Court of India in the

case of Parbatbhai Aahir @ Parbatbhai Bhimsinhbhai Karmur & Others

vs. State of Gujarat & Another reported in (2017) 9 SCC 641, had the

occasion to consider the jurisdiction of the High Court under Section 482

of Code of Criminal Procedure inter alia on the basis of compromise

between the parties and has held in paragraph No.11 as under:-

"11. Section 482 is prefaced with an overriding provision. The statute saves the inherent power of the High Court, as a superior court, to make such orders as are necessary (i) to prevent an abuse of the process of any court; or (ii) otherwise to secure the ends of justice. In Gian Singh [Gian Singh v. State of Punjab, (2012) 10 SCC 303 : (2012) 4 SCC (Civ) 1188 :

(2013) 1 SCC (Cri) 160 : (2012) 2 SCC (L&S) 988] a Bench of three learned Judges of this Court adverted to the body of precedent on the subject and laid down guiding principles which the High Court should consider in determining as to whether to quash an FIR or complaint in the exercise of the inherent jurisdiction. The considerations which must weigh with the High Court are : (SCC pp. 342-43, para 61) "61. ... 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 FIR may be exercised where the offender and the 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 a serious impact on society. Similarly,

( 2026:JHHC:6236 )

any compromise between the victim and the offender in relation to the offences under special statutes like the 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 predominatingly civil flavour stand on a 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, the High Court may quash the criminal proceedings if in its view, because of the compromise between the offender and the victim, the possibility of conviction is remote and bleak and continuation of the criminal case would put the 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 the wrongdoer and whether to secure the ends of justice, it is appropriate that the criminal case is put to an end and if the answer to the above question(s) is in the affirmative, the High Court shall be well within its jurisdiction to quash the criminal proceeding." (Emphasis supplied)"

6. Perusal of the record reveals that the offences involved in this case

are not heinous offences nor is there any serious offence of mental

depravity involved in this case rather the same relates to a petty private

dispute between the parties.

7. Because of the complete settlement between the offender and the

victim, the possibility of conviction of the petitioner is remote and bleak

and continuation of the criminal case would put the petitioner to great

( 2026:JHHC:6236 )

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.

8. Hence, this Court is of the considered view that this is a fit case

where the entire criminal proceeding in connection with Telaiya P.S.

Case No.384 of 2025 registered for the offence punishable under Sections

352, 351(2), 115(2), 126(2), 127(2), 308(5) & 3(5) of the Bharatiya Nyaya

Sanhita 2023 and the said case is now pending before the learned

Additional Chief Judicial Magistrate, Koderma, as prayed for by the

petitioner, be quashed and set aside.

9. Accordingly, the entire criminal proceeding in connection with

Telaiya P.S. Case No.384 of 2025 registered for the offence punishable

under Sections 352, 351(2), 115(2), 126(2), 127(2), 308(5) & 3(5) of the

Bharatiya Nyaya Sanhita 2023 and the said case is now pending before

the learned Additional Chief Judicial Magistrate, Koderma is quashed

and set aside against the petitioner.

10. In the result, this Cr.M.P. stands allowed.

11. In view of disposal of the instant Cr.M.P., I.A. No.3089 of 2026

stands disposed of accordingly.

12. The copy of this judgement be sent to the court concerned by fax if

the petitioner deposits ₹ 100/- per page with the concerned officer of this

court.

(Anil Kumar Choudhary, J.) High Court of Jharkhand, Ranchi Dated the 10th of March, 2026 AFR/ Abhiraj

Uploaded on 11/03/2026

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter