Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ketan vs The State Of Madhya Pradesh
2026 Latest Caselaw 3109 MP

Citation : 2026 Latest Caselaw 3109 MP
Judgement Date : 31 March, 2026

[Cites 1, Cited by 0]

Madhya Pradesh High Court

Ketan vs The State Of Madhya Pradesh on 31 March, 2026

Author: Subodh Abhyankar
Bench: Subodh Abhyankar
         NEUTRAL CITATION NO. 2026:MPHC-IND:8470




                                                                 1                           MCRC-9537-2026
                                IN     THE       HIGH COURT OF MADHYA PRADESH
                                                        AT INDORE
                                                           BEFORE
                                          HON'BLE SHRI JUSTICE SUBODH ABHYANKAR
                                                     ON THE 31 st OF MARCH, 2026
                                               MISC. CRIMINAL CASE No. 9537 of 2026
                                                            KETAN
                                                             Versus
                                                 THE STATE OF MADHYA PRADESH
                           Appearance:
                                 Shri Hrishi Joshi - Advocate for the petitioner.
                                 Shri Romil Verma - G.A. for the State.
                                 Shri Aman Mourya- Advocate for the complainant.

                                                                  ORDER
                                  1]     They are heard. Perused the case-diary/ record.
                                  2]      This petition has been filed by the petitioner under Section 528 of

Bharatiya Nagarik Suraksha Sanhita, 2023, for quashing the FIR dated 11.03.2025 lodged at Crime No.44/2025 at Police Station - Mahila Thana, District Indore under Sections 69, 115(2), 296, 351(2) and 351(3) of BNS and all other subsequent proceedings arising out of the said crime number.

3] Counsel for the parties have submitted that both the parties have

settled their dispute out of the Court and have decided to solemnize marriage. It is also submitted that I.A. No.2853/2026 and I.A. No.2854/2026 under Section 359(2) of BNSS, 2023 have also been filed for compounding of offence and compromise. It is further submitted that the prosecutrix has already been examined in the Trial Court, but subsequently the settlement has taken place between the parties and the matter has been compromised. In such circumstances, counsel has submitted that the petition may be allowed, and the FIR and the subsequent

NEUTRAL CITATION NO. 2026:MPHC-IND:8470

2 MCRC-9537-2026 proceedings may be quashed.

4] In support of his submissions, counsel for the petitioner has also relied upon a decision rendered by the Supreme Court in the case of Kapil Gupta vs. State of NCT of Delhi and another reported as 2022 SCC OnLine SC 1030 .

5] Counsel for the respondent No.2 has submitted that he has no objection if the petition is allowed as the prosecutrix herself has already assented to the quashment of the proceedings.

6] Counsel for the respondent No.1/State, has submitted that appropriate orders may be passed.

7] Heard. Having considered the rival submissions and on perusal of the case-diary as also the documents filed on record, and further considering the fact that the matter has been compromised between the parties, this Court is of the

considered opinion that no purpose would be served to further waste the valuable time of the trial court in this case, the result of which is a forgone conclusion, and thus, is inclined to allow the present petition as further proceedings against the petitioner before the Trial Court would only be an exercise in futility. Reference in this regard may also be had to the decision rendered by the Supreme Court in the case of Kapil Gupta (Supra) . The relevant paras of the same read as under:-

"13.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.The Court has further held that it is also relevant to consider as to what is stage of the proceedings. It has been observed that if an application is made at a belated stage wherein the evidence has been led and the matter is at the stage of arguments or judgment, the Court should be slow to exercise the power to quash the proceedings. However, if such an application is made at an initial stage before commencement of trial, the said factor will weigh with the court in exercising its power.

15.The facts and circumstances as stated hereinabove are peculiar in the present case. Respondent No. 2 is a young lady of 23 years. She feels that going through trial in one case, where she is a complainant and in the other case, wherein she is the accused would rob the

NEUTRAL CITATION NO. 2026:MPHC-IND:8470

3 MCRC-9537-2026 prime of her youth. She feels that if she is made to face the trial rather than getting any relief, she would be faced with agony of undergoing the trial.

16. In both the cases, though the charge sheets have been filed, the charges are yet to be framed and as such, the trial has not yet commenced. It is further to be noted that since the respondent No. 2 herself is not supporting the prosecution case, even if the criminal trial is permitted to go ahead, it will end in nothing else than an acquittal. If the request of the parties is denied, it will be amounting to only adding one more criminal case to the already overburdened criminal courts.

17.In that view of the matter, we find that though in a heinous or serious crime like rape, the Court should not normally exercise the powers of quashing the proceedings, in the peculiar facts and circumstances of the present case and in order to give succour to Respondent No. 2 so that she is saved from further agony of facing two criminal trials, one as a victim and one as an accused, we find that this is a fit case wherein the extraordinary powers of this Court be exercised to quash the criminal proceedings."

(Emphasis supplied) 8] In view of the same, the petition stands allowed, and the FIR dated 11.03.2025 lodged at Crime No.44/2025 at Police Station - Mahila Thana, District Indore under Sections 69, 115(2), 296, 351(2) and 351(3) of BNS, and all other subsequent proceedings arising out of the said crime number, pending against the petitioner, are hereby quashed.

9] With the aforesaid, the petition stands allowed and disposed of .

(SUBODH ABHYANKAR) JUDGE

Bahar

 
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