Citation : 2026 Latest Caselaw 2773 MP
Judgement Date : 20 March, 2026
NEUTRAL CITATION NO. 2026:MPHC-GWL:9871
1 MCRC-1658-2025
IN THE HIGH COURT OF MADHYA PRADESH
AT GWALIOR
BEFORE
HON'BLE SHRI JUSTICE MILIND RAMESH PHADKE
ON THE 20th OF MARCH, 2026
MISC. CRIMINAL CASE No. 1658 of 2025
VIKAS KEWAT
Versus
THE STATE OF MADHYA PRADESH AND OTHERS
Appearance:
Shri Satendra Singh Sikarwar Ga appearing on behalf of Advocate
General.
ORDER
This petition has been filed by the applicant under Section 528 of the Bharatiya Nagarik Suraksha Sanhita, 2023 (corresponding to Section 482 of Cr.P.C.) seeking quashment of FIR bearing Crime No.261/2024 registered at Police Station Goraghat, District Datia for the offences punishable under Sections 64 of the Bharatiya Nyaya Sanhita, along with all consequential criminal proceedings, on the basis of compromise between the parties.
2. Learned counsel for the petitioner as well as counsel for the
complainant submitted that during the pendency of the case the parties have amicably settled their dispute and a compromise has been arrived at between them. It is submitted that both the parties have resolved their differences voluntarily without any pressure, coercion or undue influence and they wish to maintain cordial relations in future. On the basis of such compromise, it is prayed that the FIR and all consequential proceedings may be quashed.
NEUTRAL CITATION NO. 2026:MPHC-GWL:9871
2 MCRC-1658-2025 Reliance has been placed on the judgments of the Hon'ble Supreme Court in Gian Singh vs. State of Punjab reported in AIR 2012 SCW and B.S. Joshi vs. State of Haryana reported in AIR(2003)1386.
3. On the other hand, learned counsel for the State opposed the petition and submitted that the offences alleged in the present case are serious in nature and are offences against the society. It is submitted that such offences cannot be quashed merely on the basis of compromise between the parties and therefore the present petition deserves to be dismissed.
4. Heard learned counsel for the parties and perused the record.
5. The scope and ambit of inherent powers under Section 482 Cr.P.C. (now Section 528 BNSS) is well settled. Though the High Court possesses wide plenitude of powers to secure the ends of justice or to
prevent abuse of process of Court, such power is required to be exercised sparingly and with circumspection.
6. The Apex Court in Gian Singh vs. State of Punjab, (2012) 10 SCC 303; State of M.P. vs. Laxmi Narayan, (2019) 5 SCC 688; and Parbatbhai Aahir vs. State of Gujarat, (2017) 9 SCC 641 has categorically held that heinous and serious offences of mental depravity such as murder, rape, dacoity, etc., cannot be quashed on the basis of compromise, as such offences are not private in nature but have a serious impact upon society.
7. In Shimbhu vs. State of Haryana, (2014) 13 SCC 318 and State of M.P. vs. Madan Lal, (2015) 7 SCC 681, the Apex Court has unequivocally held that rape is a non-compoundable offence and a crime against society. Compromise between the victim and the accused cannot be a ground for
NEUTRAL CITATION NO. 2026:MPHC-GWL:9871
3 MCRC-1658-2025 quashing proceedings or for adopting a lenient approach, as such a course would be against public policy and the dignity of women.
8. This Court in the matter of Rishikesh Chandel & Others vs. State of M.P. & Another (M.Cr.C. No.52709 of 2025, decided on 09.02.2026) has held as under:
"8. The short question which requires consideration is, whether in the exercise of inherent jurisdiction under Section 482 Cr.P.C. the FIR as well as the entire proceedings can be quashed in the cases involving an offence of Rape in view of the compromise entered into by the parties?
9. Before scrutinizing the facts of the present case and rephrasing the scope of powers exercisable by this Court under Section 482 Cr.P.C., it would be appropriate to understand Section 482 Cr.P.C. which provides for saving of inherent powers of High Court. Section 482 Cr.P.C., reads as under:-
"Saving of inherent powers of High Court. Nothing in this Code shall be deemed to limit or affect the inherent powers of the High Court to make such orders as may be necessary to give effect to any order under this Code, or to prevent abuse of the process of any Court or otherwise to secure the ends of justice."
10. The inherent power of the Courts set up by the Constitution is a power that inheres in such Courts being Court of record. This power is vested by the Constitution itself, inter-alia, under Article 215 of the Constitution of India. Every High Court has inherent power to act ex-debito justitiae to do real and substantial justice, for the administration of which alone it exists or to prevent the abuse of the process of the Court. Section 482 Cr.P.C. saves inherent powers of the High Court and it starts with non-obstante clause "Nothing in this Code shall be deemed to limit or affect the inherent powers of the High Court to make such orders as may be necessary." The inherent power can be exercised under Section
NEUTRAL CITATION NO. 2026:MPHC-GWL:9871
4 MCRC-1658-2025 482 Cr.P.C. (i) to give effect to an order under the Code; (ii) to prevent abuse of the process of Court; and (iii) to otherwise secure the ends of justice.
11. This inherent power possessed by the High Court is of wide plenitude, with no statutory restrictions. The limitations imposed on exercise of such power are the self imposed restrictions. Any provision of the Code cannot limit or affect the inherent powers of the High Court. But, this power, being extraordinary, is required to be exercised sparingly, carefully, with caution, and circumspection and only when such exercise is justified by the tests specifically laid down in Section 482 Cr.P.C. If there is any specific provision in the statute for redressal of grievance, the High Court, ordinarily, refuses to invoke the extraordinary powers, and also, in a situation with respect to the matter where there is a specific bar of law engrafted in the statute. The paramount consideration to the exercise of this power is to prevent the abuse of the process of the Court. If any abuse of the process leading to injustice is brought to the notice of the Court, then the Court would be justified in preventing injustice by invoking inherent powers in absence of any specific provision in the statute.
12. At this juncture, it would be apropos to illuminate the following principles laid down by a Three Judge Bench of the Apex Court in Gian Singh Vs. State of Punjab reported in reported in (2012) 10 SCC 303 has held as under:-
"61. ...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
NEUTRAL CITATION NO. 2026:MPHC-GWL:9871
5 MCRC-1658-2025 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 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
NEUTRAL CITATION NO. 2026:MPHC-GWL:9871
6 MCRC-1658-2025 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."
13. The compendium of these broad fundamentals structured in more than one judicial precedent, has been recapitulated by another Three Judge Bench of the Apex Court in State of Madhya Pradesh vs. Laxmi Narayan & Ors. reported in (2019) 5 SCC 688 elaborating:
"(1) That 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;
(4) xxx xxx xxx (5) While exercising the power under Section 482 of the Code to quash the criminal proceedings in respect of non-compoundable offences, which are private in nature and do not have a serious impact on society, on the ground that there is a settlement/compromise between the victim and the offender, the High Court is required to consider the antecedents of the accused;
the conduct of the accused, namely, whether the accused was
NEUTRAL CITATION NO. 2026:MPHC-GWL:9871
7 MCRC-1658-2025 absconding and why he was absconding, how he had managed with the complainant to enter into a compromise, etc."
14. Section 320 (1) of the Code provides for compounding of certain offences punishable under Indian Penal Code (IPC ) specified in first two columns of the Table, given there under, by the persons mentioned in the third Column of the table. Sub- Section (2) of Section 320 of the Code, further provides for compounding of certain offences punishable under Indian Penal Code specified in the first two columns by the persons specified in the third column of the table given under Sub-section (2), with the permission of the Court before which any prosecution for such offence is pending. Subsection (9) of Section 320, specifically provides that, "No offence shall be compounded except as provided by this Section" i.e. Section 320 of the Code.
15. Section 320 Cr.P.C. does not come in the way of exercise of inherent power of the High Court for quashment of criminal proceeding. The power of the High Court for quashment of the criminal proceeding is distinct and different from the power given to a criminal Court for compounding the offences under Section 320 of the Code. The inherent power of the High Court is neither restricted nor controlled by Section 320 of the Code. The proceedings of the offences which are non-compoundable can also be quashed by the High Court in exercise of inherent jurisdiction, on the well settled principles, but sparingly and with caution, forming an opinion, on either of the two objectives of securing the ends of justice and to prevent abuse of the process of any Court. This bar of Section 320 Cr.P.C. is attracted only before the Criminal Court, where the prayer for compounding is made. There, only those offences which have been made compoundable, can be compounded and the offences which are non- compoundable cannot be compounded in view of Sub-Section (9) of Section 320 Cr.P.C.
16. It is true that offences which are 'non-compoundable' cannot be
NEUTRAL CITATION NO. 2026:MPHC-GWL:9871
8 MCRC-1658-2025 compounded by a criminal court in purported exercise of its powers under Section 320 Cr.P.C. There is no patent or latent ambiguity in the language of Section 320 Cr.P.C., which may justify its wider interpretation and include such offences in the docket of 'compoundable' offences which have been consciously kept out as non-compoundable. Nevertheless, the limited jurisdiction to compound an offence within the framework of Section 320 Cr.P.C. is not an embargo against invoking inherent powers by the High Court vested in it under Section 482 Cr.P.C.
17. In B.S. Joshi & Ors. Vs. State of Haryana & Another (supra), the Hon'ble Supreme Court has held that if for the purpose of securing the ends of justice, quashing of F.I.R becomes necessary, section 320 Cr.P.C. would not be a Bar to the exercise of power of quashing. It is, however, a different matter depending on facts and circumstances of each case, whether to exercise or not, such a power. The High Court in exercise of its inherent powers can quash criminal proceedings or F.I.R or complaint and Section 320 Cr.P.C. does not limit or affect the powers under Section 482 Cr.P.C.
18. Similarly, in the case of Madhu Limaye vs. The State Of Maharashtra reported in AIR 1978 SC 47, the Apex Court has held that if for the purpose of securing the ends of justice, quashing of FIR becomes necessary, Section 320 would not be a bar to the exercise of power of quashing. It is, however, a different matter depending upon the facts and circumstances of each case whether to exercise or not such a power.
19. In State of Karnataka v. L. Muniswamy (1977) 2 SCC 699, considering the scope of inherent power of quashing under Section 482, the Apex Court has held that in the exercise of this wholesome power, the High Court is entitled to quash proceedings if it comes to the conclusion that the ends of justice so require. It was observed that in a criminal case, the veiled object behind a lame prosecution, the very nature of the material on which the
NEUTRAL CITATION NO. 2026:MPHC-GWL:9871
9 MCRC-1658-2025 structure of the prosecution rests and the like would justify the High Court in quashing the proceeding in the interest of justice and that the ends of justice are higher than the ends of mere law though justice had got to be administered according to laws made by the legislature. The Court said that the compelling necessity for making these observations is that without a proper realization of the object and purpose of the provision which seeks to save the inherent powers of the High Court to do justice between the State and its subjects, it would be impossible to appreciate the width and contours of that salient jurisdiction. On facts, it was also noticed that there was no reasonable likelihood of the accused being convicted of the offence. What would happen to the trial of the case where the wife does not support the imputations made in the FIR of the type in question. As also noticed by the Court, later she has filed an affidavit that the FIR was registered at her instance due to temperamental differences and implied imputations. There may be many reasons for not supporting the imputations. It may be either for the reason that she has resolved disputes with her husband and his other family members and as a result thereof she has again started living with her husband with whom she earlier had differences or she has willingly parted company and is living happily on her own or has married someone else on the earlier marriage having been dissolved by divorce on consent of parties or fails to support the prosecution on some other similar grounds. In such eventuality, there would almost be no chance of conviction. Would it then be proper to decline to exercise power of quashing on the ground that it would be permitting the parties to compound non-compoundable offences? The answer clearly has to be in the "negative". It would, however, be a different matter if the High Court on facts declines the prayer for quashing for any valid reasons including lack of bona fides.
20. In Madhavrao Jiwajirao Scindia vs. Sambhajirao Chandrojirao Angre (1988) 1 SCC 692, the Apex Court has held that while
NEUTRAL CITATION NO. 2026:MPHC-GWL:9871
10 MCRC-1658-2025 exercising inherent power of quashing under Section 482, it is for the High Court to take into consideration any special features which appear in a particular case to consider whether it is expedient and in the interest of justice to permit a prosecution to continue. Where, in the opinion of the court, chances of an ultimate conviction are bleak and, therefore, no useful purpose is likely to be served by allowing a criminal prosecution to continue, the court may, while taking into consideration the special facts of a case, also quash the proceedings.
21. Thus, the Apex Court in B.S. Joshi (Supra) case has come to the conclusion that the High Court in exercise of its inherent powers can quash criminal proceedings or FIR or complaint and Section 320 of the Code does not limit or affect the powers under Section 482 of the Code.
22. In Parbatbhai Aahir @ Parbatbhai Bhimsinhbhai Karmur and others Vs. State of Gujrat and another (2017) 9 SCC 641, the Hon'ble Apex Court again summarized and laid down principles which emerged from the precedents on the subject, in paragraph no.16 of the judgment, which is as follows:-
"16. The broad principles which emerge from the precedents on the subject, may be summarised in the following propositions:
16.1 Section 482 preserves the inherent powers of the High Court to prevent an abuse of the process of any court or to secure the ends of justice. The provision does not confer new powers. It only recognises and preserves powers which inhere in the High Court; 16.2 The invocation of the jurisdiction of the High Court to quash a First Information Report or a criminal proceeding on the ground that a settlement has been arrived at between the offender and the victim is not the same as the invocation of jurisdiction for the purpose of compounding an offence. While compounding an offence, the power of the court is governed by the provisions of Section 320 of the Code of Criminal Procedure, 1973. The power to quash under Section 482 is attracted even if the offence is non-
NEUTRAL CITATION NO. 2026:MPHC-GWL:9871
11 MCRC-1658-2025 compoundable.
16.3 In forming an opinion whether a criminal proceeding or complaint should be quashed in exercise of its jurisdiction under Section 482, the High Court must evaluate whether the ends of justice would justify the exercise of the inherent power;16.4 While the inherent power of the High Court has a wide ambit and plenitude it has to be exercised; (i) to secure the ends of justice or
(ii) to prevent an abuse of the process of any court; 16.5 The decision as to whether a complaint or First Information Report should be quashed on the ground that the offender and victim have settled the dispute, revolves ultimately on the facts and circumstances of each case and no exhaustive elaboration of principles can be formulated; 16.6 In the exercise of the power under Section 482 and while dealing with a plea that the dispute has been settled, the High Court must have due regard to the nature and gravity of the offence. Heinous and serious offences involving mental depravity or offences such as murder, rape and dacoity cannot appropriately be quashed though the victim or the family of the victim have settled the dispute. Such offences are, truly speaking, not private in nature but have a serious impact upon society. The decision to continue with the trial in such cases is founded on the overriding element of public interest in punishing persons for serious offences;
16.7 As distinguished from serious offences, there may be criminal cases which have an overwhelming or predominant element of a civil dispute. They stand on a distinct footing in so far as the exercise of the inherent power to quash is concerned; 16.8 Criminal cases involving offences which arise from commercial, financial, mercantile, partnership or similar transactions with an essentially civil flavour may in appropriate situations fall for quashing where parties have settled the dispute; 16.9 In such a case, the High Court may quash the criminal proceeding if in view of the compromise between the disputants,
NEUTRAL CITATION NO. 2026:MPHC-GWL:9871
12 MCRC-1658-2025 the possibility of a conviction is remote and the continuation of a criminal proceeding would cause oppression and prejudice; and 16.10 There is yet an exception to the principle set out in propositions 16.8 and 16.9, above. Economic offences involving the financial and economic well-being of the state have implications which lie beyond the domain of a mere dispute between private disputants. The High Court would be justified in declining to quash where the offender is involved in an activity akin to a financial or economic fraud or misdemeanour. The consequences of the act complained of upon the financial or economic system will weigh in the balance."
23. In Parbatbhai Aahir (Supra), the Hon'ble Supreme Court held that the High Court was justified in declining to entertain the application for quashing the FIR in exercise of its inherent jurisdiction, as the case involved extortion, forgery, conspiracy, fabrication of documents, utilization of fabricated documents to effectuate transfers of title before the registering authorities and deprivation of the complainant therein of his interest in land on the basis of a fabricated power of attorney, and consequently it was not in the interest of the society to quash the FIR on the ground that a settlement had been arrived at with the complainant. Such offences could not be construed to be merely private or civil disputes but implicated the societal interest in prosecuting serious crime.
24. In State of Madhya Pradesh Vs. Laxmi Narayan and others (supra), the Hon'ble Supreme Court, again held that the power to quash the criminal proceedings in exercise of power under Section 482 of the Code is not to be exercised in those prosecutions which involve 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. Paragraph 15 of Laxmi Narayan (Supra) is being reproduced as under:-
"15. Considering the law on the point and the other decisions of
NEUTRAL CITATION NO. 2026:MPHC-GWL:9871
13 MCRC-1658-2025 this Court on the point, referred to hereinabove, it is observed and held as under:-
15.1) That 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; 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; 15.3) Similarly, such power is not to be exercised for the offences under the special statutes like 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;
15.4) Offences under Section 307 IPC and the Arms Act etc. would fall in the category of heinous and serious offences and therefore are to be treated as crime against the society and not against the individual alone, and therefore, the criminal proceedings for the offence under Section 307 IPC and/or the Arms Act etc. which have a serious impact on the society cannot be quashed in exercise of powers under Section 482 of the Code, on the ground that the parties have resolved their entire dispute amongst themselves. However, the High Court would not rest its decision merely because there is a mention of Section 307 IPC 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 framing the charge under Section 307 IPC. For this purpose, it
NEUTRAL CITATION NO. 2026:MPHC-GWL:9871
14 MCRC-1658-2025 would be open to the High Court to go by the nature of injury sustained, whether such injury is inflicted on the vital/delicate parts of the body, nature of weapons used etc. However, such an exercise by the High Court would be permissible only after the evidence is collected after investigation and the charge sheet is filed/charge is framed and/or during the trial. Such exercise is not permissible when the matter is still under investigation. Therefore, the ultimate conclusion in paragraphs 29.6 and 29.7 of the decision of this Court in the case of Narinder Singh (supra) should be read harmoniously and to be read as a whole and in the circumstances stated hereinabove;
15.5) While exercising the power under Section 482 of the Code to quash the criminal proceedings in respect of non-compoundable offences, which are private in nature and do not have a serious impart on society, on the ground that there is a settlement/compromise between the victim and the offender, the High Court is required to consider the antecedents of the accused;
the conduct of the accused, namely, whether the accused was absconding and why he was absconding, how he had managed with the complainant to enter into a compromise etc."
25. In Laxmi Narayan(Supra), the High Court had quashed the criminal proceedings for the offences under Section 307 and 34 IPC on the basis of settlement mechanically and even when the investigation was under process and some how, the accused managed to enter into a compromise with the complainant and sought quashing of the FIR on the basis of a settlement. It was held that the allegations were serious in nature. Fire arms was used in the commission of the offence. Considering the gravity of the offence and the conduct of the accused his antecedents, quashment of the FIR on the basis of settlement was held as not sustainable in the eye of law.
26. From the above discussion, it is clear that the Court considering the nature of offence and the fact that the parties have
NEUTRAL CITATION NO. 2026:MPHC-GWL:9871
15 MCRC-1658-2025 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 Court can indubitably evaluate the consequential effects of the offence beyond the body of an individual and thereafter 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.
27. It has further held that criminal proceedings involving non- heinous offences or where the offences are predominantly of a private nature, can be quashed. The cases where compromise has taken place, this Court under inherent power ought to exercise such discretion with rectitude, keeping in view the circumstances surrounding the incident, the fashion in which the compromise has been arrived at, and with due regard to the nature and seriousness of the offence, besides the conduct of the accused, before and after the incidence.
28. This Court is of the opinion that the touchstone for exercising the extra-ordinary power under Section 482 Cr.P.C. would be to secure the ends of justice. There can be no hard and fast line constricting the power of the Court to do substantial justice. A restrictive construction of inherent powers under Section 482 Cr.P.C. may lead to rigid or specious justice, which in the given facts and circumstances of a case, may rather lead to grave injustice. On the other hand, in cases where heinous offences have been proved against perpetrators, no such benefit ought to be extended, as has been observed by the Apex Court in the case of Narinder Singh & Ors. vs. State of Punjab & Ors. and Laxmi Narayan (Supra).
29. In other words, grave or serious offences or offences which involve moral turpitude or have a harmful effect on the social and moral fabric of the society or involve matters concerning public
NEUTRAL CITATION NO. 2026:MPHC-GWL:9871
16 MCRC-1658-2025 policy, cannot be construed between two individuals or groups only, for such offences have the potential to impact the society at large. Effacing abominable offences through quashing process would not only send a wrong signal to the community but may also accord an undue benefit to unscrupulous habitual or professional offenders, who can secure a 'settlement' through duress, threats, social boycotts, bribes or other dubious means. It is well said that "let no guilty man escape, if it can be avoided.
30. In a case of rape or attempt of rape, the conception of compromise under no circumstances can really be thought of. These are crimes against the body of a woman which is her own temple. These are offences which suffocate the breath of life and sully the reputation. And reputation, needless to emphasise, is the richest jewel one can conceive in life. No one would allow it to be extinguished. When a human frame is defiled, the "purest treasure", is lost. Dignity of a woman is a part of her non- perishable and immortal self and no one should ever think of painting it in clay. There cannot be a compromise or settlement as it would be against her honour which matters the most. It is sacrosanct. Sometimes solace is given that the perpetrator of the crime has acceded to enter into wedlock with her which is nothing but putting pressure in an adroit manner; and we say with emphasis that the Courts are to remain absolutely away from this subterfuge to adopt a soft approach to the case, for any kind of liberal approach has to be put in the compartment of spectacular error.
31. In the case of Shyam Narain vs. State (NCT of Delhi) AIR 2013 SC 2209, the Apex Court has gone to the extent of sum that an attitude reflects lack of sensibility towards the dignity, the elan vital, of a woman. Any kind of liberal approach or thought of mediation in this regard thoroughly and completely sans legal permissibility.
32. A compromise entered into between the parties cannot be
NEUTRAL CITATION NO. 2026:MPHC-GWL:9871
17 MCRC-1658-2025 construed as a leading factor based on which lesser punishment can be awarded. Rape is a non-compoundable offence and it is an offence against the society and is not a matter to be left for the parties to compromise and settle. Since the Court cannot always be assured that the consent given by the victim in compromising the case is a genuine consent, there is every chance that she might have been pressurized by the convicts or the trauma undergone by her all the years might have compelled her to opt for a compromise.
33. In Shimbhu Vs. State of Haryana (2014) 13 SCC 318, the Hon'ble Supreme Court held that rape is a non compoundable offence and it is an offence against the society and is not a matter to be left for the parties to compromise and settle. Since the Court cannot always be assured that the consent given by the victim in compromising the case is a genuine consent, there is every chance that she might have been pressurized by the convicts or the trauma undergone by her all the years might have compelled her to opt for a compromise. Infact, accepting this proposition will put an additional burden on the victim. The accused may use all his influence to pressurize her for compromise. So, in the interest of justice and to avoid unnecessary pressure/harassment to the victim, it would not be safe in considering the compromise arrived at between the parties in rape cases to be a ground for the court to exercise the discretionary power under proviso to Section 376(2) IPC.
34. In State of Madhya Pradesh Vs. Madan Lal (2015) 7 Supreme Court Cases 681, the Hon'ble Supreme Court held that rape or attempt to rape are crimes against the body of a women which is her own temple. These are the offences which suffocate the breath of life and sully the reputation. Reputation is the richest jewel one can conceive of in life. No one can allow it to be extinguished. When a human frame is defiled, the "Purest Treasure" is lost. Dignity of a woman is a part of her non-perishable and immortal
NEUTRAL CITATION NO. 2026:MPHC-GWL:9871
18 MCRC-1658-2025 self and no one should ever think of painting it in clay. There cannot be a compromise or settlement as it would be against her honour which matters the most. Sometimes solace is given that the perpetrator of the crime has acceded to enter into wedlock with her which is nothing but putting pressure in an adroit manner. The Apex Court emphasized that, the Courts are to remain absolutely away from this subterfuge to adopt a soft approach to the case, for any kind of liberal approach has to be put in the compartment of spectacular error. Or to put it differently, it would be in the realm of a sanctuary of error.
35. Thus, it is very well settled that 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 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. Any compromise between the victim and the offender in relation to such offences, cannot provide for any basis for quashing the criminal proceedings. The inherent power is not to be exercised in those prosecutions which involve heinous and serious offences. Such offences are not private in nature and have a serious impact on society. The decision to continue with the trial in such cases is founded on the overriding element of public interest in punishing persons for serious offences. The offences under Section 376 of IPC fall in the category of serious and heinous offences. The same is treated as crime against the society and not against individual alone and therefore, the criminal proceeding for the offences under these sections having a serious impact on the society, cannot be quashed in exercise of power under Section 482 of the Code on the ground that the parties have resolved their entire dispute among themselves through compromise/settlement.
36. Any compromise or settlement with respect to the offence of
NEUTRAL CITATION NO. 2026:MPHC-GWL:9871
19 MCRC-1658-2025 rape, against the honour of a woman, which shakes the very core of her life and tantamounts to a serious blow to her supreme honour, offending both, her esteem and dignity, is not acceptable to this Court.
37. Considering the facts and circumstances of the case as well as above stated position of law, the Court finds that the alleged offences under Sections 64(2)(f), 64(2)(m), 115(2), 118(1), 351(3), 3(5) of BNS are serious in nature and non-compoundable, therefore, the instant proceedings cannot be quashed on the basis of compromise between the parties in exercise of powers conferred under Section 482 Cr.P.C.
38. Accordingly, the present application under Section 482 Cr.P.C. is dismissed."
9. This Court, in the aforesaid matter, after considering the entire gamut of law on the subject, has reiterated that offences under Section 376 IPC fall in the category of serious and heinous offences and cannot be quashed in exercise of inherent jurisdiction merely on the basis of compromise.
10. In the present case, the allegations in the present case relate to offences punishable under Section 64 of the Bharatiya Nyaya Sanhita, which is serious offence and have a larger impact on society. The law is well settled that in cases involving offences of serious nature or offences against society, the criminal proceedings cannot be quashed merely on the basis of compromise between the parties.
11. Even though the prosecutrix has entered into a compromise, the same cannot override the larger public interest in ensuring that persons accused of such grave offences are subjected to due process of law. The
NEUTRAL CITATION NO. 2026:MPHC-GWL:9871
20 MCRC-1658-2025 gravity and nature of the allegations disentitle the petitioner from seeking quashment on the basis of compromise.
12. In view of the settled legal position and considering the seriousness of the offences alleged, this Court is of the considered opinion that no case is made out for exercise of inherent powers under Section 528 of BNSS (Section 482 Cr.P.C.) for quashing the FIR and consequential proceedings.
13. Accordingly, the petition filed under Section 528 of BNSS (Section 482 Cr.P.C.) is dismissed.
No order as to costs.
(MILIND RAMESH PHADKE) JUDGE
(aspr)
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!