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

Rajni And Ors vs State Of Punjab And Others
2022 Latest Caselaw 16333 P&H

Citation : 2022 Latest Caselaw 16333 P&H
Judgement Date : 9 December, 2022

Punjab-Haryana High Court
Rajni And Ors vs State Of Punjab And Others on 9 December, 2022
                                      IN THE HIGH COURT OF PUNJAB AND HARYANA
                                                    AT CHANDIGARH
                 241+2                                               CRM-M-52658-2022 (O&M)
                                                                     Date of Decision: 09.12.2022
                 Rajni and Others                                                   ...Petitioners

                                                            Versus
                 State of Punjab and Others                                       ...Respondents
                 CORAM: HON'BLE MR. JUSTICE JAGMOHAN BANSAL
                 Present:-              Mr. Sanjeev Kumar, Advocate,
                                        for the petitioners

                                        Mr. Digvijay Nagpal, AAG, Punjab

                                        Mr. J.S. Dadwal, Advocate,
                                        for respondent Nos.2 to 4

                        ****
                 JAGMOHAN BANSAL, J. (Oral)

The instant petition has been filed under Section 482

Cr.P.C. seeking quashing of cross version DDR No.028 dated

29.09.2022 (Annexure P-1) under Sections 307, 323, 324, 341, 427,

506, 148 and 149 of IPC 1860, registered at Police Station Shimlapuri,

District Ludhiana, and subsequent proceedings arising therefrom, on

the basis of Compromise dated 01.11.2022 (Annexure P-3).

In terms of order dated 15.11.2022 of this Court, JMIC,

Ludhiana, has submitted his report dated 30.11.2022. The relevant

extracts of the report as below:-

" It is respectfully submitted that as per the statement of Investigating Officer, arrest of the accused Rajni, Ansh Sehgal, Sunil Sehgal @ Sunil Kumar and Anterpreet Singh @ Anter has not been made. Thus, they have not joined the proceedings. Hence, they are not on bail, whereas accused Vicky Sehgal and Jagdeep Singh @ Deepu were arrested in this case but now they are on bail vide order dated 23.11.2022 passed by the Ld. Court of Sh. Manoj Kumar, Ld. ASJ, Ludhiana. No other proceedings are pending against the accused/petitioners. The accused are not declared proclaimed offender.

So, from the statements of the parties, it appears to the Court that the parties have been compromised the matter out of their free Will, voluntarily, without any sort of pressure, coercion and MOHIT KUMAR 2022.12.09 18:40 fear."

I attest to the accuracy and authenticity of this order/judgment CRM-M-52658-2022 (O&M) -2-

Learned State counsel and learned counsel for respondent

Nos.2 to 5 would submit that they have no objection if the present FIR

and subsequent proceedings are quashed.

Relying upon its earlier judgments in 'Gian Singh Vs.

State of Punjab and others, (2012) 10 SCC 303' and 'The State of

Madhya Pradesh Vs. Laxmi Narayan and others (2019) 5 SCC 688',

a two Judge Bench of the Hon'ble Supreme Court in 'Ramgopal and

another Vs. State of Madhya Pradesh 2021 SCC online SC 834'

while dealing with power of High Court under Section 482 of Cr.P.C. to

quash non-compoundable offences on the basis of compromise

between the disputing parties has held:

"11. True it is that offences which are 'non-compoundable' cannot be compounded by a criminal court in purported exercise of its powers under Section 320 Cr.P.C. Any such attempt by the court would amount to alteration, addition and modification of Section 320 Cr.P.C, which is the exclusive domain of Legislature. 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. The High Court, keeping in view the peculiar facts and circumstances of a case and for justifiable reasons can press Section 482 Cr.P.C. in aid to prevent abuse of the process of any Court and/or to secure the ends of justice.

MOHIT KUMAR 2022.12.09 18:40 I attest to the accuracy and authenticity of this order/judgment CRM-M-52658-2022 (O&M) -2-

12. The High Court, therefore, having regard to the nature of the offence and the fact that parties have 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 High 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.

13. It appears to us that criminal proceedings involving non-heinous offences or where the offences are pre- dominantly of a private nature, can be annulled irrespective of the fact that trial has already been concluded or appeal stands dismissed against conviction. Handing out punishment is not the sole form of delivering justice. Societal method of applying laws evenly is always subject to lawful exceptions. It goes without saying, that the cases where compromise is struck post-conviction, the High Court 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. 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 High 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.

MOHIT KUMAR 2022.12.09 18:40 I attest to the accuracy and authenticity of this order/judgment CRM-M-52658-2022 (O&M) -4-

On the other hand, in cases where heinous offences have been proved against perpetrators, no such benefit ought to be extended, as cautiously observed by this Court in Narinder Singh & Ors. vs. State of Punjab & Ors.3 and Laxmi Narayan (Supra).

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 policy, cannot be construed betwixt 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."

From the perusal of the enclosed FIR, report of the Trial

Court and compromise arrived between the parties, it transpires that

contesting parties have amicably resolved their issue, thus, no useful

purpose would be served by continuing the proceedings. The alleged

offences are of pre-dominantly private in nature and no moral turpitude

or interest of public at large is involved. There appears to be no chance

of conviction, the continuance of the proceedings would just waste

valuable judicial time and it is well-known fact that courts are already

over burdened.

In view of above facts and circumstances, the present

petition deserves to be allowed and accordingly is allowed. Cross

version DDR No.028 dated 29.09.2022 (Annexure P-1) under Sections

MOHIT KUMAR 307, 323, 324, 341, 427, 506, 148 and 149 of IPC 1860, registered at 2022.12.09 18:40 I attest to the accuracy and authenticity of this order/judgment CRM-M-52658-2022 (O&M) -5-

Police Station Shimlapuri, District Ludhiana, and subsequent

proceedings arising therefrom, are quashed qua the petitioners.




                                                                             (JAGMOHAN BANSAL)
                                                                                   JUDGE

                 09.12.2022
                 Mohit Kumar


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




MOHIT KUMAR
2022.12.09 18:40
I attest to the accuracy and
authenticity of this order/judgment
 

 
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