Citation : 2025 Latest Caselaw 5920 MP
Judgement Date : 24 March, 2025
NEUTRAL CITATION NO. 2025:MPHC-GWL:6906
1 MCRC-9242-2025
IN THE HIGH COURT OF MADHYA PRADESH
AT GWALIOR
BEFORE
HON'BLE SHRI JUSTICE RAJENDRA KUMAR VANI
ON THE 24th OF MARCH, 2025
MISC. CRIMINAL CASE No. 9242 of 2025
DHRUV SINGH SIKARWAR AND OTHERS
Versus
THE STATE OF MADHYA PRADESH AND OTHERS
Appearance:
Shri Rajmani Bansal - learned counsel for the petitioners.
Shri Harish Sharma - Public Prosecutor for the respondent/State.
Shri Neeraj Kumar Dhamanya - learned counsel for the respondent
Nos. 2 to 5.
ORDER
This petition under Section 482 of Cr.P.C. has been filed for quashing the FIR registered at Crime No.325/2023 at Police Station- Kotwali, District Morena, for the offence punishable under Sections 307, 147, 148, 149, 294 of IPC and all consequential proceedings arising out
of it on the basis of compromise.
2 . The allegation against the petitioners is that they fired on the complainant with intention to kill.
3. I.A.No.4533/2025 and I.A.No.4534/24 have been filed for compromise by the petitioners as well as respondents No.2 to 5 duly supported by their affidavits.
NEUTRAL CITATION NO. 2025:MPHC-GWL:6906
2 MCRC-9242-2025
4. In compliance of the order passed by this Court, the factum of compromise has been verified by the Principal Registrar of this Court, who has recorded statement of complainant/respondents No.2 to 5 as well as petitioners 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 petitioners that respondents No.2 to 5 has entered into a compromise with the petitioners 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
NEUTRAL CITATION NO. 2025:MPHC-GWL:6906
3 MCRC-9242-2025 Delhi & Another passed in Criminal Appeal No.1217 of 2022 decided on 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:6906
4 MCRC-9242-2025
"(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. The Hon'ble High Court of Himachal Pradesh in the case of Ranjeet Kumar Vs. State of H.P. and Others, 2023 SCC Online HP 1625 in para 29.6 has held as under:-
"29.6. Offences under Section 307 IPC would fall in the category of heinous and serious offences and therefore is 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 307IPC 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 307IPC. For this purpose, it would be open to the High Court to go by the nature of injury sustained, whether
NEUTRAL CITATION NO. 2025:MPHC-GWL:6906
5 MCRC-9242-2025 such injury is inflicted on the vital/delegate 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 later 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."
11. On testing the attending facts and circumstances of this case on the anvil of the dictum laid down in aforesaid cases and taking into consideration that parties have settled their disputes by way of compromise and the crime in question is between the parties, who now have 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
NEUTRAL CITATION NO. 2025:MPHC-GWL:6906
6 MCRC-9242-2025 going to result in harmony between them which may improve their future relationship. It is also pertinent to mention here that evidence is yet to be started in the case, as submitted by learned counsel for the petitioners.
12. Resultantly, this Court allows this petition by quashing the FIR bearing Crime No.325/2023 at Police Station- Kotwali, District Morena, for the offence punishable under Sections 307, 147, 148, 149, 294 of IPC and all consequential proceedings arising out of it on the basis of compromise, so far as it relate to the petitioners.
13. This petition stands disposed of in above terms.
(RAJENDRA KUMAR VANI) JUDGE mani
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!