Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Arjun Alias Aashu Sharma vs The State Of Madhya Pradesh
2026 Latest Caselaw 2935 MP

Citation : 2026 Latest Caselaw 2935 MP
Judgement Date : 24 March, 2026

[Cites 6, Cited by 0]

Madhya Pradesh High Court

Arjun Alias Aashu Sharma vs The State Of Madhya Pradesh on 24 March, 2026

         NEUTRAL CITATION NO. 2026:MPHC-GWL:10159




                                                             1                          MCRC-10992-2026
                             IN     THE        HIGH COURT OF MADHYA PRADESH
                                                     AT GWALIOR
                                                       BEFORE
                                      HON'BLE SHRI JUSTICE RAJESH KUMAR GUPTA
                                                   ON THE 24th OF MARCH, 2026
                                              MISC. CRIMINAL CASE No. 10992 of 2026
                                            ARJUN ALIAS AASHU SHARMA
                                                      Versus
                                     THE STATE OF MADHYA PRADESH AND OTHERS
                          Appearance:
                                  Shri Jitendra Sharma - Advocate for the petitioner.

                                  Shri Anurag Sharma - Dy. Government Advocate for the State.
                                  Shri Prateek Singh Dhakad - Advocate for the respondents No.2 to 4.

                                                                 ORDER

The present petition has been preferred by the petitioner under Section 528 of the BNSS seeking quashment of FIR bearing Crime No.17/2026 registered at Police Station- Vijaypur, District - Sheopur for the offence under Sections 132, 296(a) of BNS and consequential proceedings arising thereto on the basis of compromise.

2 . It appears that parties agreed to settle the matter and therefore,

applications vide I.A. No.4718/2026 and I.A. No.4738/2026 have been preferred at the instance of parties and they want to settle the matter. The applications are duly signed by respective parties and same are supported by their affidavits.

3 . The Principal Registrar of this Court has duly verified the parties, contents of applications, intent and signatures of parties. Report is attached,

NEUTRAL CITATION NO. 2026:MPHC-GWL:10159

2 MCRC-10992-2026 same is perused and it appears that compromise has been reached between the parties voluntarily without any threat, inducement and coercion.

4 . Learned counsel for petitioner submitted that the petitioner and respondents No.2 to 4 have entered into compromise peacefully and have settled their dispute between them. Therefore, petitioner prayed for quashing of the F.I.R. registered against him.

5. Counsel for the complainant argued in support of petitioners' prayer for compromise. He referred the affidavit filed by the respondents/complainant and they are ready to settle the matter.

6 . Heard learned counsel for the parties at length and perused the documents appended thereto.

7. A Lean Compromise is better than a Fat Law Suit , instant efforts of

the parties indicate the same. It is expected that their bonafide gestures would continue.

8. The Hon'ble Supreme Court in catena of judgments 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, B.S. Joshi and others Vs. State of Haryana and another (2003) 4 SCC 675, Gian Singh Vs. State of Punjab (2012) 10 SCC 303 and Parbatbhai Ahir alias Parbatbhai Bhimsinhbhai Karmur and others Vs. State of Gujarat and another, (2017) 9 SCC 641, 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 utilized in

NEUTRAL CITATION NO. 2026:MPHC-GWL:10159

3 MCRC-10992-2026 other material cases.

9. After hearing learned counsel for the parties and taking into account the law laid down by the Apex Court, in the opinion of this Court, continuance of trial in such matter 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.

1 0 . To preserve the resources and bonhomie created between the parties arises out of settlement, in the interest of justice, applications for compounding the offence vide I.A. No.4718/2026 and I.A. No.4738/2026 are allowed because no fruitful purpose would be served in continuation of trial. Thus, parties are permitted to compound the offence.

1 1 . Resultantly, the petition is allowed and FIR bearing Crime No.17/2026 registered at Police Station- Vijaypur, District - Sheopur for the offence under Sections 132, 296(a) of BNS and consequential proceedings arising thereto, if any, are hereby quashed.

12. Accordingly, this petition stands allowed and disposed of in above terms.

(RAJESH KUMAR GUPTA ) JUDGE

Rashid

 
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 : MAIMS

 
 
Latestlaws Newsletter