Citation : 2026 Latest Caselaw 2463 MP
Judgement Date : 13 March, 2026
NEUTRAL CITATION NO. 2026:MPHC-GWL:8891
1 MCRC-8888-2026
IN THE HIGH COURT OF MADHYA PRADESH
AT GWALIOR
BEFORE
HON'BLE SHRI JUSTICE MILIND RAMESH PHADKE
ON THE 13th OF MARCH, 2026
MISC. CRIMINAL CASE No. 8888 of 2026
SANJU SINGH NARWARIYA
Versus
THE STATE OF MADHYA PRADESH AND OTHERS
Appearance:
Shri Vikash Parashar - Advocate for the petitioner [P-1].
Shri Ashirbad Dwivedi - Advoate for the respondent [R-2].
Shri Harish Sharma - Deputy Govt. Advocate for the respondent
No.1/State.
ORDER
By invoking inherent powers of this Court, the present petition has been preferred by petitioner under Section 482 of the Code of Criminal Procedure seeking quashment of FIR bearing Crime No. 06/2024 registered at Police Station Ater District Bhind for offence punishable under Sections 363, 366, 376, 506 of IPC and Section 3/4, 5/6 of POCSO Act as well as all
consequential criminal proceedings emanating therefrom including Case No. 09/2024 S.C.
2. From the perusal of the facts and circumstances of the present case, it appears that the FIR came to be registered on 12.01.2024 at the instance of the mother of the prosecutrix, alleging that someone had persuaded the prosecutrix and taken her along with him. It is submitted that subsequently
NEUTRAL CITATION NO. 2026:MPHC-GWL:8891
2 MCRC-8888-2026 the petitioner and the prosecutrix have solemnized their marriage with each other out of their own free will and consent, and the prosecutrix is presently residing with the petitioner in her matrimonial home peacefully and happily. In view of the subsequent developments and the amicable settlement between the parties, the present petition has been preferred.
3. Alongwith the petition, both the parties have filed I.A. No.3899/2026 and IA No.3900/2026 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 prosecutrix/respondent No.2, mother of
prosecutrix/complainant/respondent No.3 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.
NEUTRAL CITATION NO. 2026:MPHC-GWL:8891
3 MCRC-8888-2026
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 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
NEUTRAL CITATION NO. 2026:MPHC-GWL:8891
4 MCRC-8888-2026 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 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
NEUTRAL CITATION NO. 2026:MPHC-GWL:8891
5 MCRC-8888-2026 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 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 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
NEUTRAL CITATION NO. 2026:MPHC-GWL:8891
6 MCRC-8888-2026 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.
15. Considering the fact that respondents No. 2 and 3 and petitioner- accused have amicably resolved the issue, this Court allows this MCRC with the following directions:-
(i) FIR bearing Crime No. 06/2024 registered at Police Station Ater District Bhind for offence punishable under Sections 363, 366, 376, 506 of IPC and Section 3/4, 5/6 of POCSO against the petitioner is hereby quashed.
(ii) All the consequential proceedings flowing out of the said FIR including Case No. 09/2024 S.C. also stand quashed.
16. Petition stands disposed of. No order as to costs.
(MILIND RAMESH PHADKE) JUDGE
ojha
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!