Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Girraj Singh Kushwah vs The State Of Madhya Pradesh
2025 Latest Caselaw 10179 MP

Citation : 2025 Latest Caselaw 10179 MP
Judgement Date : 14 October, 2025

Madhya Pradesh High Court

Girraj Singh Kushwah vs The State Of Madhya Pradesh on 14 October, 2025

Author: Milind Ramesh Phadke
Bench: Milind Ramesh Phadke
          NEUTRAL CITATION NO. 2025:MPHC-GWL:26534




                                                              1                          MCRC-35464-2025
                              IN     THE      HIGH COURT OF MADHYA PRADESH
                                                    AT GWALIOR
                                                        BEFORE
                                      HON'BLE SHRI JUSTICE MILIND RAMESH PHADKE
                                                 ON THE 14th OF OCTOBER, 2025
                                            MISC. CRIMINAL CASE No. 35464 of 2025
                                               GIRRAJ SINGH KUSHWAH
                                                        Versus
                                      THE STATE OF MADHYA PRADESH AND OTHERS
                           Appearance:
                                   Shri Akhand Pratap Singh - Advocate for petitioner.

                                   Ms Kalpana Parmar - Panel Lawyer for respondent/State.
                                   Shri Kapil Singhal - Advocate for respondent [R-2].

                                                                  ORDER

By invoking inherent powers of this Court, the present petition has been preferred by petitioner under Section 482 of the Code of Criminal Procedcure seeking quashment of final report (charge sheet) and entire criminal proceedings pending before the learned Special Judge POCSO Act Mehgaon, District Bhind in S.T.No.47/2021 arising out of Crime No.66 of 2021 against the petitioner.

2. From perusal of facts and circumstances of the case, it appears that FIR was registered on 26.06.2021 at the instance of father of prosecutrix for offence under Section 363 of IPC and on the said complaint, case was registered regarding missing of prosecutrix and search was made for the girl. Thereafter prosecutrix was recovered and her medical examination was carried out and she was handed over to her parents. Now petitioner and

NEUTRAL CITATION NO. 2025:MPHC-GWL:26534

2 MCRC-35464-2025 prosecutrix married to each other and prosecutrix is living in her household peacefully. Therefore, this petition has been preferred.

3. Alongwith the petition, both the parties have filed I.A. No.16933/2025 and IA No.17061/2025 stating therein that the dispute between the parties has been resolved and they have entered into compromise with no intention to pursue the matter further.

4. In compliance of order passed by this Court, the factum of compromise has been verified by the Principal Registrar of this Court, who has recorded the statements of complainant/respondent No.2 as well as petitioner - accused and has submitted the report that the parties have arrived at compromise voluntarily without any threat, inducement and coercion.

5. Fact remains that petitioner and respondent No.2 are married couple

and both are living in same household. It is regular and easy to be retributive but at the same time a Judge has to sublimely feel the pulse of the case. One cannot forget that "Every "F I L E" with same alphabets, contains a "L I F E". (See : In Re State of Madhya Pradesh Vs. Pankaj Mishra , 2021 SCC OnLine MP 5480 and Geeta Paliwal and others Vs. Sitaram and others reported as 2023 SCC Online MP 811.)

6. Here "FILE" before this Court carries not only a "LIFE" but many LIVES.

7. 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

NEUTRAL CITATION NO. 2025:MPHC-GWL:26534

3 MCRC-35464-2025 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 2 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 noncompoundable 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."

8. 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.

9. 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

NEUTRAL CITATION NO. 2025:MPHC-GWL:26534

4 MCRC-35464-2025 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. Where the victim and offender have compromised disputes essentially civil and personal in nature, the High Court can exercise its power under Section 482 of the Cr.P.C. to quash the criminal proceedings.

10. In the case of State of M.P. vs. Laxmi Narayan (2019) 5 SCC 688, a Three Judge Bench of the Apex Court discussed the earlier judgments of 3 the Apex Court and laid down the principles in para-15. The relevant para- 15.1 and 15.2 are reproduced as under:-

''15.1 That the power conferred under Section 482 of the Code to quash the criminal proceedings for the noncompoundable 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;

15. 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;"

11. In the case of Jaswant Singh vs. State of Punjab and Anr., Criminal Appeal No.1233 of 2021 (Arising out of SLP (Crl.) No.7072 of 2021 decided on 20.10.2021), the Apex Court held in para 61 that criminal cases having overwhelmingly and predominatingly civil flavour stand on a different footing for the purposes of quashing, particularly the offences arising from commercial, financial, mercantile, civil, partnership or such like transactions or the offences arising out of matrimony relating to dowry, etc. or the family disputes where the wrong is basically private or personal in nature and the parties have resolved their entire dispute, the proceedings can

NEUTRAL CITATION NO. 2025:MPHC-GWL:26534

5 MCRC-35464-2025 be quashed in exercise of the powers under Section 482 of the Cr.P.C. in non-compoundable cases on the basis of compounding.

12. In the cases of 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 and 4 (MILIND RAMESH PHADKE) JUDGE Anita Maria Dias and Another vs. State of Maharashtra and Anr. (2018) 3 SCC 290 , Supreme Court has 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 utilised in other material cases.

13. In the case of Kapil Gupta Vs. State (NCT of Delhi) and another, reported in (2022) 15 SCC 44 the Hon'ble Apex Court has held as under:

12. 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. In view of the above facts and circumstances and taking into account the law laid down by Hon'ble Apex Court, in the opinion of this court, continuance of the prosecution in such matters 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.

NEUTRAL CITATION NO. 2025:MPHC-GWL:26534

6 MCRC-35464-2025

15. Considering the fact that respondents No. 2- victim and petitioner- accused person have amicably resolved the issue, this Court allows this MCRC with the following directions:-

(i) Entire Criminal Proceedings before the learned Special Judge POCSO Act Mehgaon District Bhind in S.T. No.47/2021 arising out of Crime No.66 of 2021 against the petitioner is hereby quashed.

(ii) All the consequential proceedings flowing out of the said proceedings also stand quashed.

16. Petition stands disposed of. No order as to costs.

(MILIND RAMESH PHADKE) JUDGE

ojha

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter