Citation : 2025 Latest Caselaw 11601 MP
Judgement Date : 26 November, 2025
NEUTRAL CITATION NO. 2025:MPHC-GWL:30707
1 MCRC-30377-2025
IN THE HIGH COURT OF MADHYA PRADESH
AT GWALIOR
BEFORE
HON'BLE SHRI JUSTICE RAJESH KUMAR GUPTA
ON THE 26th OF NOVEMBER, 2025
MISC. CRIMINAL CASE No. 30377 of 2025
DHARMENDRA VISHWAKARMA AND OTHERS
Versus
THE STATE OF MADHYA PRADESH AND OTHERS
Appearance:
Shri Amit Lahoti - Advocate for the petitioners.
Shri Avinash Kulshrestha - PL for the State.
Shri Sartaj Singh Tomar - Advocate for the respondent No.2.
ORDER
The present petition has been filed by the applicants invoking the extraordinary jurisdiction of this Court under Section 528 of the BNSS for quashing the FIR at Crime No.837/2024 registered at Police Station - Kotwali Vidisha, District Vidisha for offence punishable under Sections 118(1), 296, 351(2), 3(5) of BNS and Section 3(1)(r), 3(1)(s), 3(2)(va) of the Scheduled Caste and Scheduled Tribes (Prevention of Atrocities) Act and all
consequential proceedings on the basis of compromise.
2 . The applicants submit that the parties have agreed to compromise the matter. They are maintaining good relationship between themselves and now no further dispute exists between the parties and, therefore, no purpose would be served by continuing with the prosecution against the applicants.
3. It is further argued that as per prosecution case, the complainant has
NEUTRAL CITATION NO. 2025:MPHC-GWL:30707
2 MCRC-30377-2025 lodged a report in the Police Station - Kotwali Vidisha, District Vidisha stating that on 16.12.2024 during a land-related conversation, a dispute arose and he was assaulted and abused by the accused persons. There were no grievous injuries to any of the parties and the parties have settled their differences and to maintain peace and harmony in the society, the proceedings may be quashed in terms of compromise.
4. Per contra, counsel for the State submitted that the matter includes non-compoundable offence under Scheduled Caste and Scheduled Tribes (Prevention of Atrocities) Act. Therefore, compromise cannot be done in the present case.
5. Upon perusal of the documents placed on record, it is evident that parties have filed I.A. No.14278/2025 and 14280/2025 for compromise of
the matter and in terms of order dated 08.08.2025 passed by this Court, the parties appeared before the Principal Registrar of this Court and the Principal Registrar of this Court has recorded statements of the parties. The parties have stated before the Principal Registrar that they have mutually settled their differences.
6. In view of above, there is no likelihood of conviction in the matter. The dispute is between reputed persons of the society and occurred on the spur of moment relating to land dispute.
7. In similar set of facts, the Co-ordinate Bench of this Court in M.Cr.C. No.52714/2024 has quashed the proceedings on the basis of compromise in a case involving Scheduled Caste and Scheduled Tribes (Prevention of Atrocities) Act and has held as under:
NEUTRAL CITATION NO. 2025:MPHC-GWL:30707
3 MCRC-30377-2025
"5. In view of the above, it would be apposite to survey the law in respect of compounding in non-compoundable case. The Apex Court in the case of Gian Singh Vs. State of Punjab and Anr.
reported in (2012) 10 SCC 303 after considering the the provisions of section 320 and 482 of the Cr.P.C held that the compounding can he permitted in a non-compoundable offence. Relevant part of the order of the order reads as under :
"Quashing of offence or criminal proceedings on the ground of settlement between an offender and victim is not the same thing as compounding of offence. They are different and not interchangeable. Strictly speaking, the power of compounding of offences given to a court under Section 320 is materially different from the quashing of criminal proceedings by the High Court in exercise of its inherent jurisdiction. In compounding of offences, power of a criminal court is circumscribed by the provisions contained in Section 320 and the court is guided solely and squarely thereby while, on the other hand, the formation of opinion by the High Court for quashing a criminal offence or criminal proceeding or criminal complaint is guided by the material on record as to whether the ends of justice would justify such exercise of power although the ultimate consequence may be acquittal or dismissal of indictment.
B.S.Joshi, Nikhil Merchant, Manoj Sharma and Shiji do illustrate the principle that the High Court may quash criminal proceedings or FIR or complaint in exercise of its inherent power under Section 482 of the Code and Section 320 does not limit or affect the powers of the High Court under Section 482. Can it be said that by quashing criminal proceedings in B.S.Joshi, Nikhil Merchant, Manoj Sharma and Shiji this Court has compounded the non-compoundable offences indirectly? We do not think so. There does exist the distinction between compounding of an offence under Section 320 and quashing of a criminal case by the High Court in exercise of inherent power under Section 482. The two powers are distinct and different although the ultimate consequence may be the same viz. acquittal of the accused or dismissal of indictment."
NEUTRAL CITATION NO. 2025:MPHC-GWL:30707
4 MCRC-30377-2025
6. In a subsequent order, in the case of Narinder Singh and Ors Vs. State of Punjab and Anr. passed in Criminal Appeal No.686/2014 dated 27.03.2014 after relying on the judgment passed in the case of Gian Singh (supra), the Apex Court permitted the compounding in a non-compoundable case and quashed the criminal proceedings.
7. In the case of Daxaben vs. State of Gujarat (Arising out of SLP (Crl.) No.1132-1155 of 2022), the Apex Court held that the inherent power of the High Court under Section 482 of the Cr.P.C. is wide and can even be exercised to quash criminal proceedings relating to non-compoundable offences, to secure the ends of justice or to prevent abuse of the process of Court.
8 . In the case of Yogendra Yadav & Ors. vs. The State of Jharkhand & Anr. AIR 2015 SC (Criminal) 166, the Apex Court held as under:-
"Needless to say that offences which are non-compoundable cannot be compound by the Court. Courts draw the power of compounding offences from Section 320 of the Code. The said provision has to be strictly followed (Gian Singh V. State of Punjab). However, in a given case, the High Court can quash a criminal proceeding in exercise of its power under Section 482 of the Code having regard to the fact that the parties have amicably settled their disputes and the victim has no objection, even though the offences are noncompoundable. In which cases the High Court can exercise its discretion to quash the proceedings will depend on facts and circumstances of each case. Offences which involve moral turpitude, grave offences like rape, murder etc. cannot be effaced by quashing the
NEUTRAL CITATION NO. 2025:MPHC-GWL:30707
5 MCRC-30377-2025 proceedings because that will have harmful effect on the society. Such offences cannot be said to be restricted to two individuals or two groups. If such offences are quashed, it may sent wrong signal to the society. However, when the High Court is convinced that the offences are entirely personal in nature and, therefore, do not affect public peace or tranquility and where it feels that quashing of such proceedings on account of compromise would bring about peace and would secure ends of justice, it should not hesitate to quash them. In such cases, the prosecution becomes a lame prosecution. Pursuing such a lame prosecution would be waste of time and energy. That will also unsettle the compromise and obstruct restoration of peace."
9 . I n Yogendra Yadav's case (supra), charges were under Sections 307 & 326 IPC. The apex Court was of the view that the High Court could have exercised its jurisdiction under Section 482 of Cr.P.C. because parties have amicably settled the dispute and the case did not pertain to an offence of moral turpitude or grave offences like rape, murder etc. 1 0 . In the case of Ramgopla & Anr. vs. State of MP (Criminal Appeal No.1489/2012, decided on September 29, 2021), the Apex Court held in para12 as under:-
''12. The High Court, therefore, having regard to the nature of the offence and the fact that parties have amicably settled their dispute and the victim has willingly consented to the nullification of criminal proceedings, can quash such proceedings in exercise of its inherent powers under Section 482 Cr.P.C., even if the offences are non compoundable. The High Court can indubitably evaluate the consequential effects of the offence beyond the body of an individual and therefore, adopt a pragmatic approach, to ensure that the felony, even if goes unpunished, does not tinker with or paralyze the very object of the administration of criminal justice system.''
NEUTRAL CITATION NO. 2025:MPHC-GWL:30707
6 MCRC-30377-2025
11. In the case of Ramawatar Vs. State of M.P. - (2022) 13 SCC 635 has observed in Paragraphs 16 and 17 as under:-
16. Ordinarily, when dealing with offences arising out of special statutes such as the SC/ST Act, the Court will be extremely circumspect in its approach.
The SC/ST Act has been specifically enacted to deter acts of indignity, humiliation and harassment against members of Scheduled Castes and Scheduled Tribes. The Act is also a recognition of the depressing reality that despite undertaking several measures, the Scheduled Castes/Scheduled Tribes continue to be subjected to various atrocities at the hands of upper castes. The courts have to be mindful of the fact that the Act has been enacted keeping in view the express constitutional safeguards enumerated in Articles 15, 17 and 21 of the Constitution, with a twin-fold objective of protecting the members of these vulnerable communities as well as to provide relief and rehabilitation to the victims of caste-based atrocities.
17. On the other hand, where it appears to the Court that the offence in question, although covered under the SC/ST Act, is primarily private or civil in nature, or where the alleged offence has not been
NEUTRAL CITATION NO. 2025:MPHC-GWL:30707
7 MCRC-30377-2025 committed on account of the caste of the victim, or where the continuation of the legal proceedings would be an abuse of the process of law, the Court can exercise its powers to quash the proceedings. On similar lines, when considering a prayer for quashing on the basis of a compromise/settlement, if the Court is satisfied that the underlying objective of the Act would not be contravened or diminished even if the felony in question goes unpunished, the mere fact that the offence is covered under a "special statute" would not refrain this Court or the High Court, from exercising their respective powers under Article 142 of the Constitution or Section 482CrPC.
12. Considering the factum of compromise between the parties and in the light of the aforesaid judgments, this petition is allowed . In view of the compromise arrived at between the parties, First Information Report dated 2.11.2024 registered against the applicants vide Crime No. 855 of 2024 at Police Station Maihar, District Maihar and ensued proceedings for the offences punishable under Sections 296, 115(2), 351(3), 3(5) of the Bhartiya Nyay Sanhita, 2023 and Sections 3(1)(da), 3(1)(dha) and 3(2)(va) of the SC/ST (Prevention of Atrocities) Act stands quashed. The applicants are discharged from the aforesaid
NEUTRAL CITATION NO. 2025:MPHC-GWL:30707
8 MCRC-30377-2025 offences. Bail bonds, if any, stand discharged.
8. In view of above, looking to the peculiar facts of the case, nature of offence and the manner in which the offence has been carried out, in the opinion of this Court it is a fit case where the FIR can be quashed in terms of the compromise between the parties.
9 . Consequently, the petition stands allowed and FIR vide Crime No.837/2024 registered at Police Station - Kotwali Vidisha, District Vidisha for offence punishable under Sections 118(1), 296, 351(2), 3(5) of BNS and Section 3(1)(r), 3(1)(s), 3(2)(va) of the Scheduled Caste and Scheduled Tribes (Prevention of Atrocities) Act and all consequential proceedings are hereby quashed on the basis of compromise.
10. Accordingly, the petition stands disposed of in above terms.
(RAJESH KUMAR GUPTA ) JUDGE
Rashid
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!