Citation : 2024 Latest Caselaw 21230 MP
Judgement Date : 6 August, 2024
1 MCRC-27929-2024
IN THE HIGH COURT OF MADHYA PRADESH
AT GWALIOR
BEFORE
HON'BLE SHRI JUSTICE ANAND PATHAK
ON THE 6 th OF AUGUST, 2024
MISC. CRIMINAL CASE No. 27929 of 2024
ASHOK YADAV
Versus
THE STATE OF MADHYA PRADESH AND OTHERS
Appearance:
Shri Shiv Pratap Singh, learned counsel for the petitioner.
Shri Prabhat Pateriya, learned Government Advocate for
respondent/State.
Ms. Pratika Pathak, learned counsel for the complainant.
----------------------------------------------------------------------------------------
ORDER
With consent heard finally.
1. The present petition under Section 482 of Cr.P.C. has been filed by the petitioner seeking quashment of FIR registered at Police Station Morar District Gwalior vide Crime No.399/2022 for the offense punishable under Sections 323, 294, 506 of the IPC as well as consequential proceedings on the basis of compromise between the parties.
2. It appears that parties agreed to settle the matter and therefore, applications vide I.A.No.12982/2024 and I.A.No.12983/2024 have been preferred at the instance of parties and they want to settle the matter. Applications are duly signed by respective parties and same are supported by their affidavits.
3. The Principal Registrar of this Court has duly verified the parties, contents of applications, intent and signatures of parties. Report is attached, same is perused and it appears that compromise has been reached between the parties voluntarily without any threat, inducement and coercion.
4. Learned counsel for the respondent No.1/State opposed the prayer and prayed for rejection of the petition.
2 MCRC-27929-2024
5. Learned counsel for the complainant argued in support of petitioner's prayer for compromise. He referred affidavit filed by the complainants and is ready to settle the matter once and for all.
6. Heard learned counsel for the parties at length and perused the documents appended thereto.
7. A Lean Compromise is better than a Fat Law Suit, instant efforts of the parties indicate the same. It is expected that their bonafide gestures would continue.
8. The Hon'ble Supreme Court in catena of judgments Jagdish Channa & others Vs. State of Haryana & another, AIR 2008 SC 1968, Madan Mohan Abbot Vs. State of Punjab, AIR 2008 SC 1969, Shiji Vs. Radhika & Another, (2011) 10 SCC 705, Narinder Singh & others Vs. State of Punjab (2014) 6 SCC 466, B.S. Joshi and others Vs. State of Haryana and another (2003) 4 SCC 675, Gian Singh Vs. State of Punjab (2012) 10 SCC 303 and Parbatbhai Ahir alias Parbatbhai Bhimsinhbhai Karmur and others Vs. State of Gujarat and another, (2017) 9 SCC 641, laid down that even in non- compoundable cases on the basis of compromise, criminal proceedings can be quashed so that valuable time of the court can be saved and utilized in other material cases.
09. After hearing learned counsel for the parties and taking into account the law laid down by the Apex Court, in the opinion of this Court, continuance of trial in such matter will be a futile exercise which will serve no purpose. Under such a situation, Section 482 Cr.P.C. can be justifiably invoked to prevent abuse of the process of law and wasteful exercise by the courts below.
10. To preserve the resources and bonhomie created between the parties arises out of settlement, in the interest of justice, applications for compounding the offence vide I.A.No.12982/2024 and I.A.No.12983/2024 are allowed because no fruitful purpose would be served in continuation of trial. Thus, parties are permitted to compound the offences.
11. Resultantly, the petition is allowed. FIR registered at Crime No.399/2022 at Police Station Morar District Gwalior for the offence punishable under Sections 323, 294 and 506 of the IPC as well as all consequential proceedings are hereby quashed as per the compromise arrived between the parties.
12. Petition stands allowed and disposed of in above terms.
13. Copy of this order be sent to the trial Court concerned for compliance.
3 MCRC-27929-2024
14. Certified copy as per rules.
(ANAND PATHAK) JUDGE
Ashish*
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!