Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Firoz Khan vs The State Of Madhya Pradesh
2025 Latest Caselaw 5260 MP

Citation : 2025 Latest Caselaw 5260 MP
Judgement Date : 7 March, 2025

Madhya Pradesh High Court

Firoz Khan vs The State Of Madhya Pradesh on 7 March, 2025

         NEUTRAL CITATION NO. 2025:MPHC-GWL:5334




                                                               1                          MCRC-40111-2024
                               IN     THE      HIGH COURT OF MADHYA PRADESH
                                                     AT GWALIOR
                                                         BEFORE
                                       HON'BLE SHRI JUSTICE RAJENDRA KUMAR VANI
                                                    ON THE 7 th OF MARCH, 2025
                                             MISC. CRIMINAL CASE No. 40111 of 2024
                                                      FIROZ KHAN
                                                         Versus
                                       THE STATE OF MADHYA PRADESH AND OTHERS
                          Appearance:
                                    Shri Ajit Singh Bhadoria - Advocate for the petitioner.
                                    Shri Harish Sharma - Public Prosecutor for respondent No.1/State.
                                    Shri Tajuddin Khan - Advocate for respondent No.2.

                                                                   ORDER

This petition under Section 482 of Cr.P.C. has been filed for quashing the FIR registered at Crime No.463/2023 at Police Station- Jaura, District Morena, for the offence punishable under Sections 323, 294, 506 of IPC and all consequential proceedings arising out of it on the basis of compromise.

2 . The allegation against the petitioner is that he abused the complainant. When complainant objected, he assaulted her with legs and fists. When her mother came to save her, petitioner also beat her.

3. I.A.No.21385/2024 has been filed for compromise by the petitioner as well as respondent No.2 duly supported by their affidavits.

4. In compliance of the order passed by this Court, the factum of

NEUTRAL CITATION NO. 2025:MPHC-GWL:5334

2 MCRC-40111-2024 compromise has been verified by the Principal Registrar of this Court, who has recorded statement of complainant/respondent No.2 as well as petitioner and has submitted a report that the parties have arrived at compromise voluntarily without any threat, inducement and coercion.

5. It is submitted by learned counsel for the petitioner that respondent No.2 has entered into a compromise with the petitioner and, therefore, the present petition has been filed for compounding the offence on the basis of compromise.

6 . Heard learned counsel for the parties and perused the documents available on record as well as verification report submitted by Principal Registrar of this Court.

7 . The Hon'ble Supreme Court in the cases of Ramavtar Vs. State of M.P. reported in 2021 SCC Online SC 966, Gian Singh Vs. State of Punjab, [(2012)10 SCC 303], and Narinder Singh & Ors. Vs. State of Punjab & Anr., [(2014) 6 SCC 466, 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 , 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.

8. Hon'ble Apex Court in the case of Kapil Gupta Vs. State of NCT of Delhi & Another passed in Criminal Appeal No.1217 of 2022 decided on

NEUTRAL CITATION NO. 2025:MPHC-GWL:5334

3 MCRC-40111-2024 10.8.2022 in which a criminal case under Section 376 IPC against the petitioner therein was considered for quashment of FIR on the basis of compromise wherein the Hon'ble Supreme Court while considering the dictum in the case of Narinder Singh (supra) held in para 13 and 14 that if there is insufficient evidence and by virtue of compromise there is no chance of conviction and the settlement between the parties is going to result into harmony between them which may improve their mutual relationship then at primary stage on such compromise, proceedings may be quashed. Para 13 and 14 of Kapil Gupta (supra) are material and thus reproduced for ready reference and convenience:

"13. It can thus be seen that this Court has clearly held that though the Court should be slow in quashing the proceedings wherein heinous and serious offences are involved, the High Court is not foreclosed from examining as to whether there exists material for incorporation of such an offence or as to whether there is sufficient evidence which if proved would lead to proving the charge for the offence charged with. The Court has also to take into consideration as to whether the settlement between the parties is going to result into harmony between them which may improve their mutual relationship.

14. The Court has further held that it is also relevant to consider as to what is stage of the proceedings. It has been observed that if an application is made at a belated stage wherein the evidence has been led and the matter is at the stage of arguments or judgment, the Court should be slow to exercise the power to quash the proceedings. However, if such an application is made at an initial stage before commencement of trial, the said factor will weigh with the court in exercising its power."

9. A three Judges' Bench of Apex Court in the case of State of Madhya Pradesh vs. Laxmi Narayan & Ors. reported in (2019) 5 SCC 688 has held as under:-

NEUTRAL CITATION NO. 2025:MPHC-GWL:5334

4 MCRC-40111-2024 "(1) The power conferred under Section 482 of the Code to quash the criminal proceedings for the non-compoundable offences under Section 320 of the Code can be exercised having overwhelmingly and predominantly the civil character, particularly those arising out of commercial transactions or arising out of matrimonial relationship or family disputes and when the parties have resolved the entire dispute amongst themselves;

(2) Such power is not to be exercised in those prosecutions, which involved 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;

(3) Similarly, such power is not to be exercised for the offences under the special statutes 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."

10. Having regard to the aforesaid dictum as well as attending facts and circumstances of the case, it is found that the crime in question is between the parties, who now have settled their disputes and resumed their good relations. In these circumstances, to save valuable time of the Court and in the interest of justice, it appears to be a fit case to exercise the power under Section 482 of Cr.P.C. because letting the dispute hang on, there are chances that relationship between the parties may disrupt again, moreover there is remote and bleak possibility of conviction in this case keeping in view the compromise took place between the parties. The settlement between the parties is going to result in harmony between them which may improve their future relationship. It is also pertinent to mention here that as per the submission of learned counsel for the petitioner charge-sheet has not been filed till date.

11. Resultantly, this Court allows this petition by quashing the FIR

NEUTRAL CITATION NO. 2025:MPHC-GWL:5334

5 MCRC-40111-2024 bearing Crime No.463/2023 at Police Station- Jaura, District Morena, for the offence punishable under Sections 323, 294, 506 of IPC and all consequential proceedings arising out of it on the basis of compromise, so far as it relates to the petitioner.

12. This petition stands disposed of in above terms.

(RAJENDRA KUMAR VANI) JUDGE Ahmad

 
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