Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sachin Dubey vs The State Of Madhya Pradesh
2025 Latest Caselaw 3438 MP

Citation : 2025 Latest Caselaw 3438 MP
Judgement Date : 29 January, 2025

Madhya Pradesh High Court

Sachin Dubey vs The State Of Madhya Pradesh on 29 January, 2025

Author: Gurpal Singh Ahluwalia
Bench: G. S. Ahluwalia
         NEUTRAL CITATION NO. 2025:MPHC-GWL:2010




                                                             1                            MCRC-3936-2025
                             IN    THE      HIGH COURT OF MADHYA PRADESH
                                                  AT GWALIOR
                                                         BEFORE
                                          HON'BLE SHRI JUSTICE G. S. AHLUWALIA
                                                 ON THE 29 th OF JANUARY, 2025
                                            MISC. CRIMINAL CASE No. 3936 of 2025
                                              SACHIN DUBEY AND OTHERS
                                                       Versus
                                      THE STATE OF MADHYA PRADESH AND OTHERS
                          Appearance:
                                Shri Brajesh Kumar Tyagi - Advocate for applicant.
                                Shri Naval Kishor Gupta - Public Prosecutor for respondent No.1/State.

                                Shri Kapil Singhal - Advocate for respondent No.2.

                                                              ORDER

This application under Section 528 of BNSS/482 of Cr.P.C. has been filed for quashment of F.I.R. in Crime No.804/2024 registered at Police Station Dabra, District Gwalior for offence under Sections 296, 125, 324 (4), 3 (5) of BNS on the basis of compromise.

2. According to the prosecution case, complainant lodged an F.I.R. that on 29.11.2024 at about 11:30 pm, he went to Chaupati Dabra for eating Dosa. As soon as they reached there, four unknown persons came and inquired about the

identity of complainant. When complainant informed that he is Sarvgya Shrivastav, then those four persons damaged his Car by Dandas. At that time, complainant saw from the side glass of the Car that one black coloured Thar bearing Registration No.MP07 ZK 9948 was parked and Sachin Dubey and Aswani Sukhani came out of the said Car and started abusing complainant filthily in the name of his mother and sister. Aswani Sukhani fired a gunshot which hit on bonnet of the Car of complainant. Thereafter, complainant ran away from the spot.

NEUTRAL CITATION NO. 2025:MPHC-GWL:2010

2 MCRC-3936-2025 Since it was night and complainant was afraid, therefore, F.I.R. was lodged on the next day.

3. It is submitted by counsel for applicant that since the parties have compromised the matter, therefore, the same may be quashed in the light of judgment passed by the Supreme Court in the cases of Gian Singh Vs. State of Punjab, reported in (2012) 10 SCC 303 and Narinder Singh and Others Vs. State of Punjab and Another, reported in (2014) 6 SCC 466 .

4. Considered the submissions made by counsel for the parties.

5. The Supreme Court in the case of Narinder Singh (Supra) has held as under :-

"29. In view of the aforesaid discussion, we sum up and lay down the following principles by which the High Court would be guided in giving adequate treatment to the settlement between the parties and exercising its power under Section 482 of the Code while accepting the settlement and quashing the proceedings or refusing to accept the settlement with direction to continue with the criminal proceedings:

29.1. Power conferred under Section 482 of the Code is to be distinguished from the power which lies in the Court to compound the offences under Section 320 of the Code. No doubt, under Section 482 of the Code, the High Court has inherent power to quash the criminal proceedings even in those cases which are not compoundable, where the parties have settled the matter between themselves. However, this power is to be exercised sparingly and with caution.

29.2. When the parties have reached the settlement and on that basis petition for quashing the criminal proceedings is filed, the guiding factor in such cases would be to secure:

(i) ends of justice, or

(ii) to prevent abuse of the process of any court. While exercising the power the High Court is to form an opinion on either of the aforesaid two objectives.

29.3. Such a power is not to be exercised in those prosecutions which involve heinous and serious offences of mental depravity or offences like murder, rape, dacoity, etc. Such offences are not private in nature and have a serious impact on society. Similarly, for the offences alleged to have been committed under special statute like the Prevention of Corruption Act or the offences committed by public servants while working in that capacity are not to be quashed merely on the basis of compromise between the victim and the offender. 29.4. On the other hand, those criminal cases having overwhelmingly

NEUTRAL CITATION NO. 2025:MPHC-GWL:2010

3 MCRC-3936-2025 and predominantly civil character, particularly those arising out of commercial transactions or arising out of matrimonial relationship or family disputes should be quashed when the parties have resolved their entire disputes among themselves.

29.5. While exercising its powers, the High Court is to examine as to whether the possibility of conviction is remote and bleak and continuation of criminal cases would put the accused to great oppression and prejudice and extreme injustice would be caused to him by not quashing the criminal cases.

29.6. Offences under Section 307 IPC would fall in the category of heinous and serious offences and therefore are to be generally treated as crime against the society and not against the individual alone. However, the High Court would not rest its decision merely because there is a mention of Section 307 IPC in the FIR or the charge is framed under this provision. It would be open to the High Court to examine as to whether incorporation of Section 307 IPC is there for the sake of it or the prosecution has collected sufficient evidence, which if proved, would lead to proving the charge under Section 307 IPC. For this purpose, it would be open to the High Court to go by the nature of injury sustained, whether such injury is inflicted on the vital/delicate parts of the body, nature of weapons used, etc. Medical report in respect of injuries suffered by the victim can generally be the guiding factor. On the basis of this prima facie analysis, the High Court can examine as to whether there is a strong possibility of conviction or the chances of conviction are remote and bleak. In the former case it can refuse to accept the settlement and quash the criminal proceedings whereas in the latter case it would be permissible for the High Court to accept the plea compounding the offence based on complete settlement between the parties. At this stage, the Court can also be swayed by the fact that the settlement between the parties is going to result in harmony between them which may improve their future relationship.

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. It is because of the reason that at this stage the investigation is still on and even the charge-sheet has not been filed. Likewise, those cases where the charge is framed but the evidence is yet to start or the evidence is still at infancy stage, the High Court can show benevolence in exercising its powers favourably, but after prima facie assessment of the circumstances/material mentioned above. On the other hand, where the prosecution evidence is almost complete or after the conclusion of the evidence the matter is at the stage of argument, normally the High Court should refrain from exercising its power under Section 482 of the Code, as in such cases the trial court would be in a position to decide the case finally on merits and to come to a conclusion as to whether the offence under Section 307 IPC is committed or not. Similarly, in those cases where the conviction is already recorded by

NEUTRAL CITATION NO. 2025:MPHC-GWL:2010

4 MCRC-3936-2025 the trial court and the matter is at the appellate stage before the High Court, mere compromise between the parties would not be a ground to accept the same resulting in acquittal of the offender who has already been convicted by the trial court. Here charge is proved under Section 307 IPC and conviction is already recorded of a heinous crime and, therefore, there is no question of sparing a convict found guilty of such a crime"

6. If the facts of the present case are considered, then it is clear that a gunshot was fired in a public place where the public must have come to enjoy their life. Firing in a public place must have sent a wave of terror in the minds of the persons who had come to the Chaupati Dabra. Under these circumstances, this Court is of considered opinion that the offence alleged against the applicant cannot be said to be of personal in nature. In fact, firing a gunshot in public place in the presence of general public is an offence against the society. In the light of directions given by the Supreme Court in the cases of Gian Singh (Supra) and Narinder Singh (Supra) , this Court is of the considered opinion that it is not a fit case for quashment of F.I.R. in Crime No. 804/2024 registered at Police Station Dabra, District Gwalior on the basis of compromise.

7. Accordingly, application fails and is hereby dismissed.

(G. S. AHLUWALIA) JUDGE

AK/-

 
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 : MAIMS

 
 
Latestlaws Newsletter