Thursday, 21, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jagtar Singh And Anr vs State Of Punjab And Another
2022 Latest Caselaw 16194 P&H

Citation : 2022 Latest Caselaw 16194 P&H
Judgement Date : 8 December, 2022

Punjab-Haryana High Court
Jagtar Singh And Anr vs State Of Punjab And Another on 8 December, 2022
258
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH

                                      CRM-M-45480-2022
                                      Decided on: 08.12.2022


JAGTAR SINGH AND ANR                                .....PETITIONERS

                                 VERSUS


STATE OF PUNJAB AND ANR.                            .....RESPONDENTS

CORAM: HON'BLE MR. JUSTICE SANDEEP MOUDGIL.

Present: Mr. S.S. Aviraj, Advocate for the petitioners.

Mr. Hemant Aggarwal, AAG, Punjab.

Mr. Vijay Kumar, Advocate for Mr. Himanshu Rao, Advocate for respondent No.2.

SANDEEP MOUDGIL, J (ORAL)

This is a petition under Section 482 Cr.P.C. for quashing of FIR

No.11, dated 22.01.2022 (Annexure P-1), under Sections 420 IPC and 13 of

Punjab Travel Professional Act, 2014 registered at Police Station City

Gurdaspur, on the basis of compromise dated 17.08.2022 (Annexure P-2).

During the pendency of the dispute, the parties have

compromised the matter and filed the present petition for quashing of FIR.

Vide order dated 29.09.2022, parties were directed to appear

before the Illaqa Magistrate/Trial Court for report with regard to the

genuineness of the compromise.

The report dated 20.10.2022 has been received from learned the

Chief Judicial Magistrate, Gurdaspur, stating that the parties have

1 of 3

entered into a compromise voluntarily without any pressure, threat or

coercion.

Full Bench of this Court in Kulwinder Singh and others vs.

State of Punjab, 2007 (3) RCR (Criminal) 1052, has held:-

"The only inevitable conclusion from the above discussion is that there is no statutory bar under the Cr.P.C. which can affect the inherent power of this Court under Section 482. Further, the same cannot be limited to matrimonial cases alone and the Court has the wide power to quash the proceedings even in noncompoundable offences notwithstanding the bar under Section 320 of the Cr.P.C., in order to prevent the abuse of law and to secure the ends of justice.

The power under Section 482 of the Cr.P.C. is to be exercised Ex-Debitia Justitia to prevent an abuse of process of Court. There can neither be an exhaustive list nor the defined para-meters to enable a High Court to invoke or exercise its inherent powers. It will always depend upon the facts and circumstances of each case. The power under Section 482 of the Cr.P.C. has no limits. However, the High Court will exercise it sparingly and with utmost care and caution. The exercise of power has to be with circumspection and restraint. The Court is a vital and an extra-ordinary effective instrument to maintain and control social order. The Courts play role of paramount importance in achieving peace, harmony and ever- lasting congeniality in society. Resolution of a dispute by way of a compromise between two warring groups, therefore, should attract the immediate and prompt attention of a Court which should endeavour to give full effect to the same unless such compromise is abhorrent to lawful composition of the society or would promote savagery."

The legal principles as laid down for quashing of the judgment

were also approved by the Hon'ble Supreme Court in the matter of 'Gian

2 of 3

Singh Versus State of Punjab and another,(2012) 10 SCC 303'.

Furthermore, the broad principles for exercising the powers

under Section 482 were summarized by the Hon'ble Supreme Court in the

matter of 'Parbatbhai Aahir @ Parbatbhai Bhimsinhbhai Karmur and

others versus State of Gujarat and another" (2017) 9 SCC 641'.

It is evident that in view of the amicable resolution of the issues

amongst the parties, no useful purpose would be served by continuation of

the proceedings. The furtherance of the proceedings is likely to be a waste of

judicial time and there appears to be no chances of conviction.

In view of above, the present petition is allowed and the above

mentioned FIR (Annexure P-1) with all subsequent proceedings arising

therefrom, is quashed qua the petitioners, in view of compromise

(Annexure P-2).




                                               (SANDEEP MOUDGIL)
08.12.2022                                           JUDGE
neelam

Whether speaking/reasoned        Yes/No
Whether reportable               Yes/No




                                      3 of 3

 

 
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