Citation : 2025 Latest Caselaw 9409 MP
Judgement Date : 18 September, 2025
NEUTRAL CITATION NO. 2025:MPHC-JBP:46687
1 MCRC-5153-2025
IN THE HIGH COURT OF MADHYA PRADESH
AT JABALPUR
BEFORE
HON'BLE SHRI JUSTICE AVANINDRA KUMAR SINGH
ON THE 18th OF SEPTEMBER, 2025
MISC. CRIMINAL CASE No. 5153 of 2025
SHAKIB AND OTHERS
Versus
THE STATE OF MADHYA PRADESH AND OTHERS
Appearance:
Shri Adil Bari - Advocate for the petitioners.
Shri Nitin Gupta - Advocate for the respondent No.1/State.
Shri Om Yadav - Advocate for the respondent No.2.
ORDER
This petition is filed for quashment of FIR/charges under sections 420, 467, 468, 471 & 120-B of IPC in the pending Sessions Trial No.166/2019 against the petitioners after compromise of compoundable offence as per order-sheet dated 09.12.2024.
2. It is submitted by learned counsel for the petitioners that dispute is of civil nature and the offences can be quashed looking to the judgment of Hon'ble Supreme Court in K.Bharthi Devi and another Vs. State of
Telangana and another , (2024) 10 SCC 384, specifically in view of paragraph 32 which is reproduced below:-
32. The reference was answered by the learned three-
Judge Bench of this Court in Gian Singh [Gian Singh v. State of Punjab, (2012) 10 SCC 303 : (2012) 4 SCC (Civ) 1188 : (2013) 1 SCC (Cri) 160 : (2012) 2
NEUTRAL CITATION NO. 2025:MPHC-JBP:46687
2 MCRC-5153-2025 SCC (L&S) 988] . Speaking for the Bench, R.M. Lodha, J. (as his Lordship then was), observed thus :
(SCC pp. 340-43, paras 57-61)
"57. 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.
58. Where the High Court quashes a criminal proceeding having regard to the fact that the dispute between the offender and the victim has been settled although the offences are not compoundable, it does so as in its opinion, continuation of criminal proceedings will be an exercise in futility and justice in the case demands that the dispute between the parties is put to an end and peace is restored; securing the ends of justice being the ultimate guiding factor. No doubt, crimes are acts which have harmful effect on the public and consist in wrongdoing that seriously endangers and threatens the well-being of the society and it is not safe to leave the crime-doer only because he and the victim have settled the dispute amicably or that the victim has been paid compensation, yet certain crimes have been made compoundable in law, with or without the permission of the court. In respect of serious offences like murder, rape, dacoity, etc. or other offences of mental depravity under IPC or offences of moral turpitude under special
NEUTRAL CITATION NO. 2025:MPHC-JBP:46687
3 MCRC-5153-2025 statutes, like the Prevention of Corruption Act or the offences committed by public servants while working in that capacity, the settlement between the offender and the victim can have no legal sanction at all. However, certain offences which overwhelmingly and predominantly bear civil flavour having arisen out of civil, mercantile, commercial, financial, partnership or such like transactions or the offences arising out of matrimony, particularly relating to dowry, etc. or the family dispute, where the wrong is basically to the victim and the offender and the victim have settled all disputes between them amicably, irrespective of the fact that such offences have not been made compoundable, the High Court may within the framework of its inherent power, quash the criminal proceeding or criminal complaint or FIR if it is satisfied that on the face of such settlement, there is hardly any likelihood of the offender being convicted and by not quashing the criminal proceedings, justice shall be casualty and ends of justice shall be defeated. The above list is illustrative and not exhaustive. Each case will depend on its own facts and no hard-and-fast category can be prescribed.
59. B.S. Joshi [B.S. Joshi v. State of Haryana, (2003) 4 SCC 675 : 2003 SCC (Cri) 848] , Nikhil Merchant [Nikhil Merchant v. CBI, (2008) 9 SCC 677 :
(2008) 3 SCC (Cri) 858] , Manoj Sharma [Manoj Sharma v. State, (2008) 16 SCC 1 : (2010) 4 SCC (Cri) 145] and Shiji [Shiji v. Radhika, (2011) 10 SCC 705 :
(2012) 1 SCC (Cri) 101] 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 [B.S. Joshi v. State of Haryana, (2003) 4 SCC 675 : 2003 SCC (Cri) 848] , Nikhil Merchant [Nikhil Merchant v. CBI, (2008) 9 SCC 677 : (2008) 3 SCC (Cri) 858] , Manoj Sharma [Manoj Sharma v. State, (2008) 16 SCC 1 :
(2010) 4 SCC (Cri) 145] and Shiji [Shiji v. Radhika, (2011) 10 SCC 705 : (2012) 1 SCC (Cri) 101] this
NEUTRAL CITATION NO. 2025:MPHC-JBP:46687
4 MCRC-5153-2025 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.
60. We find no incongruity in the above principle of law and the decisions of this Court in Simrikhia [Simrikhia v. Dolley Mukherjee, (1990) 2 SCC 437 : 1990 SCC (Cri) 327] , Dharampal [Dharampal v. Ramshri, (1993) 1 SCC 435 : 1993 SCC (Cri) 333] , Arun Shankar Shukla [Arun Shankar Shukla v. State of U.P., (1999) 6 SCC 146 :
1999 SCC (Cri) 1076] , Ishwar Singh [Ishwar Singh v. State of M.P., (2008) 15 SCC 667 : (2009) 3 SCC (Cri) 1153] , Rumi Dhar [Rumi Dhar v. State of W.B., (2009) 6 SCC 364 : (2009) 2 SCC (Cri) 1074] and Ashok Sadarangani [Ashok Sadarangani v. Union of India, (2012) 11 SCC 321 : (2013) 1 SCC (Civ) 298 :
(2013) 1 SCC (Cri) 638] . The principle propounded in Simrikhia [Simrikhia v. Dolley Mukherjee, (1990) 2 SCC 437 : 1990 SCC (Cri) 327] that the inherent jurisdiction of the High Court cannot be invoked to override express bar provided in law is by now well settled. In Dharampal [Dharampal v. Ramshri, (1993) 1 SCC 435 : 1993 SCC (Cri) 333] the Court observed the same thing that the inherent powers under Section 482 of the Code cannot be utilised for exercising powers which are expressly barred by the Code. Similar statement of law is made in Arun Shankar Shukla [Arun Shankar Shukla v. State of U.P., (1999) 6 SCC 146 :
1999 SCC (Cri) 1076] . In Ishwar Singh [Ishwar Singh v. State of M.P., (2008) 15 SCC 667 : (2009) 3 SCC (Cri) 1153] the accused was alleged to have committed an offence punishable under Section 307IPC and with reference to Section 320 of the Code, it was held that the offence punishable under Section 307IPC was not compoundable offence and there was express bar in Section 320 that no offence shall be compounded
NEUTRAL CITATION NO. 2025:MPHC-JBP:46687
5 MCRC-5153-2025 if it is not compoundable under the Code. In Rumi Dhar [Rumi Dhar v. State of W.B., (2009) 6 SCC 364 :
(2009) 2 SCC (Cri) 1074] although the accused had paid the entire due amount as per the settlement with the bank in the matter of recovery before the Debts Recovery Tribunal, the accused was being proceeded with for the commission of the offences under Sections 120-B/420/467/468/471IPC along with the bank officers who were being prosecuted under Section 13(2) read with Section 13(1)(d)of the Prevention of Corruption Act. The Court refused to quash the charge against the accused by holding that the Court would not quash a case involving a crime against the society when a prima facie case has been made out against the accused for framing the charge. Ashok Sadarangani [Ashok Sadarangani v. Union of India, (2012) 11 SCC 321 : (2013) 1 SCC (Civ) 298 : (2013) 1 SCC (Cri) 638] was again a case where the accused persons were charged of having committed the offences under Sections 120-B, 465, 467, 468 and 471IPC and the allegations were that the accused secured the credit facilities by submitting forged property documents as collaterals and utilised such facilities in a dishonest and fraudulent manner by opening letters of credit in respect of foreign supplies of goods, without actually bringing any goods but inducing the bank to negotiate the letters of credit in favour of foreign suppliers and also by misusing the cash-credit facility. The Court was alive to the reference made in one of the present matters and also the decisions in B.S. Joshi [B.S. Joshi v. State of Haryana, (2003) 4 SCC 675 : 2003 SCC (Cri) 848] , Nikhil Merchant [Nikhil Merchant v. CBI, (2008) 9 SCC 677 : (2008) 3 SCC (Cri) 858] and Manoj Sharma [Manoj Sharma v. State, (2008) 16 SCC 1 : (2010) 4 SCC (Cri) 145] and it was held that B.S. Joshi [B.S. Joshi v. State of Haryana, (2003) 4 SCC 675 : 2003 SCC (Cri) 848] and Nikhil Merchant [Nikhil Merchant v. CBI, (2008) 9 SCC 677 : (2008) 3 SCC (Cri) 858] dealt with different factual situation as the dispute involved had overtures of a civil dispute but the case under consideration in Ashok Sadarangani [Ashok Sadarangani v. Union of India, (2012) 11 SCC 321 :
NEUTRAL CITATION NO. 2025:MPHC-JBP:46687
6 MCRC-5153-2025 (2013) 1 SCC (Civ) 298 : (2013) 1 SCC (Cri) 638] was more on the criminal intent than on a civil aspect. The decision in Ashok Sadarangani [Ashok Sadarangani v. Union of India, (2012) 11 SCC 321 :
(2013) 1 SCC (Civ) 298 : (2013) 1 SCC (Cri) 638] supports the view that the criminal matters involving overtures of a civil dispute stand on a different footing.
61. The position that emerges from the above discussion can be summarised thus : the power of the High Court in quashing a criminal proceeding or FIR or complaint in exercise of its inherent jurisdiction is distinct and different from the power given to a criminal court for compounding the offences under Section 320 of the Code. Inherent power is of wide plenitude with no statutory limitation but it has to be exercised in accord with the guideline engrafted in such power viz. : (i) to secure the ends of justice, or (ii) to prevent abuse of the process of any court. In what cases power to quash the criminal proceeding or complaint or FIR may be exercised where the offender and the victim have settled their dispute would depend on the facts and circumstances of each case and no category can be prescribed. However, before exercise of such power, the High Court must have due regard to the nature and gravity of the crime. Heinous and serious offences of mental depravity or offences like murder, rape, dacoity, etc. cannot be fittingly quashed even though the victim or victim's family and the offender have settled the dispute. Such offences are not private in nature and have a serious impact on society. Similarly, any compromise between the victim and the offender in relation to the offences under special statutes like the Prevention of Corruption Act or the offences committed by public servants while working in that capacity, etc. cannot provide for any basis for quashing criminal proceedings involving such offences. But the 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
NEUTRAL CITATION NO. 2025:MPHC-JBP:46687
7 MCRC-5153-2025 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. In this category of cases, the High Court may quash the criminal proceedings if in its view, because of the compromise between the offender and the victim, the possibility of conviction is remote and bleak and continuation of the criminal case would put the accused to great oppression and prejudice and extreme injustice would be caused to him by not quashing the criminal case despite full and complete settlement and compromise with the victim. In other words, the High Court must consider whether it would be unfair or contrary to the interest of justice to continue with the criminal proceeding or continuation of the criminal proceeding would tantamount to abuse of process of law despite settlement and compromise between the victim and the wrongdoer and whether to secure the ends of justice, it is appropriate that the criminal case is put to an end and if the answer to the above question(s) is in the affirmative, the High Court shall be well within its jurisdiction to quash the criminal proceeding."
3. Learned Government Advocate for the respondent/State submits that although it is a dispute between two private parties regard forged signature on cheque and interest of the State Government is not involved, therefore, this Court should decide the matter as per law.
4. Heard learned counsel for the parties and perused the record.
5. Prima facie this case relates to a cheque dispute and the amount under cheque as reflected from the compounding application is Rs.14,82,500/-. Learned counsel for the private parties jointly submit that except them no other party is involved.
6. Therefore, in the considered opinion of this Court continuation of
NEUTRAL CITATION NO. 2025:MPHC-JBP:46687
8 MCRC-5153-2025 this criminal case would be wastage of time for everyone and no fruitful purpose would be served if this case is allowed to to continue.
7. Accordingly, this MCRC for quashing of charges/criminal proceeding in S.T.No.166/2019 is allowed. The charges as mentioned above in pending Sessions Trial No.166/2019 is quashed and consequently criminal proceeding are quashed and the accused is acquitted of the charges.
8. Let a copy of this order be sent to the concerned Additional Sessions Judge, Khandwa.
(AVANINDRA KUMAR SINGH) JUDGE
RM
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!