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

Harwinder Singh @ Hinda And ... vs State Of Punjab And Another
2022 Latest Caselaw 17053 P&H

Citation : 2022 Latest Caselaw 17053 P&H
Judgement Date : 16 December, 2022

Punjab-Haryana High Court
Harwinder Singh @ Hinda And ... vs State Of Punjab And Another on 16 December, 2022
236
        IN THE HIGH COURT OF PUNJAB AND HARYANA
                     AT CHANDIGARH


                                                 CRM-M-38375-2022
                                                 Date of decision : 16.12.2022

HARWINDER SINGH @ HINDA AND ANOTHER
                                                                    ....Petitioners

                                        Versus
STATE OF PUNJAB AND ANOTHER
                                                                  ...Respondents

CORAM: HON'BLE MR. JUSTICE PANKAJ JAIN

Present :   Mr. Parampreet S. Bajwa, Advocate
            for the petitioners.

            Mr. Jaiteshwar S. Bhandari, Asstt. Advocate General, Punjab.

            Mr. Inderjeet Singh Brar, Advocate
            for respondent No.2.

PANKAJ JAIN, J. (ORAL)

By way of present petition, the petitioners are seeking quashing

of FIR No. 53 dated 01.08.2017 for the offences punishable under Sections

326, 34 IPC registered at Police Station Mattewal, District Amritsar Rural

(Annexure P-1) on the basis of compromise.

2. On 29.08.2022, the following order was passed :-

"The present petition has been moved invoking jurisdiction of this Court under Section 482 Cr.P.C. by the petitioner seeking quashing of the FIR No. 53 dated 01.08.2017 for the offences punishable under Sections 326, 34 IPC registered at Police Station Mattewal, District Amritsar and all subsequent proceedings arising thereto on the basis of compromise.

Learned Counsel for the petitioner contends that the matter already stands compromised vide Compromise Deed

1 of 5

dated 18.07.2022 (Annexure P-3).

Notice of motion.

On the asking of the Court, Mr. Gurdarshan Singh Sidhu, Assistant Advocate General, Punjab appears and accepts notice on behalf of respondent No.1-State.

Mr. Inderjeet Singh Brar, Advocate appears and accepts notice on behalf of respondent No.2 and admits the fact of there being a compromise between the parties.

In view of the above, the parties are directed to appear before learned Trial Court/Duty Magistrate on 30.08.2022. On their doing so, the learned Trial Court/Duty Magistrate shall record their statements and furnish its report to this Court by the next date of hearing on the following aspects:-

1. Number of persons arrayed as accused in the complaint.

2. Whether any accused is proclaimed offender?

3. Whether the compromise is genuine, voluntary and without any coercion or undue influence?

4. Whether the accused persons are involved in any other case or not?

5. The Trial Court is also directed to record the statement of the Investigating Officer as to how many victims/ complainants are there in the complaint.

A copy of the report be also sent to the Registrar Judicial of this Court.

Needless to say that in case for any reason the statements are not recorded on the aforesaid date, the learned Trial Court/Duty Magistrate shall be at liberty to call the parties on any other date but not later than a week thereafter. To come up on 20.10.2022. "

3. Pursuant to the aforesaid order, report from JMIC, Baba Bakala

Sahib, dated 19.10.2022 has been received, which is taken on record. As

per the report, the trial Court has recorded as follows:-

2 of 5

"1. From the statement of the IO, there are two persons arraigned as accused in the FIR namely Harwinder Singh @ Hinda, Sarabjit Singh @ Sahab Singh @ Saba.

2. From the statement of IO, none of the accused have been declared P.O.

3. From the statements of the parties, it appears that the settlement is genuine and is arrived at without any coercion or undue influence.

4. As per statement of IO, the accused persons are not involved in any other case.

5. From the statement of IO, Manpreet Singh is the only complainant/victim person in the present FIR."

4. Ld. Counsel appearing for respondent No.2 admits the fact of

parties having compromised and states that he has no objection in case the

FIR and all proceedings subsequent thereto against the petitioners are

quashed.

5. Similarly Ld. State Counsel has stated no objection in case the

FIR is quashed based upon the compromise.

6. I have heard Ld. Counsel for the parties and have carefully

gone through the records of the case.

7. After considering judgment rendered by the Apex Court in

Gian Singh vs. State of Punjab and another, 2012(10) SCC 303, State

of Madhya Pradesh vs. Laxmi Narayan and others (2019) 5 SCC 688,

Kulwinder Singh & others vs. State of Punjab & another, 2007 (3)

RCR (Criminal) 1052 and Ram Gopal and another vs. State of Madhya

Pradesh, 2021(4) R.C.R. (Criminal) 322 (Criminal Appeal No.1489 of

3 of 5

2012 decided on 29th of September, 2021), the proposition of law that

emerges from the aforesaid decisions rendered by Apex Court and this

Court is :

(a) Power u/s 482 Cr.P.C. vested with this Court is not affected by Section 320 of the Code.

(b) However, wider the power greater the caution.

(c) The underlining principle while exercising such power is that it can be invoked to quash the proceedings recognizing compromise between the parties in the matters which are overwhelmingly and predominantly of civil character like commercial transactions or arising out of matrimonial relationship or family disputes.

(d) The said power is not to be exercised in the prosecutions involving heinous and serious offences of mental depravity or offences like murder, rape, dacoity etc. as such offences are not private in nature and have a serious impact on society.

(e) Section 482 Cr.P.C. casts duty upon the High Court to advance interest of justice as well. It is in recognition of this duty casted upon the High Court, that Apex Court held that the High Court would not refuse to quash FIR under Section 307 merely because FIR finds mention thereof. High Court can assess nature of injuries sustained, whether such injuries inflicted on vital/delicate parts of the body/nature of weapons used etc.

(f) Such exercise at the hands of High Court would be permissible only after the evidence is collected after investigation and chargesheet is filed/charges framed during the trial. Such exercise cannot be carried out while the matter is still under investigation.

(g) While quashing FIR in non-compoundable offences

4 of 5

even which are of private in nature, High Court is required to consider antecedents of the accused, conduct of the accused and whether he was absconding or whether he has managed the complainant to enter into a compromise.

8. Thus, keeping in view the aforesaid facts and circumstances,

this Court is of the considered opinion that it is a fit case to exercise

jurisdiction vested u/s 482 Cr.P.C. to quash the FIR as :-

(i) The present matter does not fall within the exceptions as carved out in Laxmi Narayan's case (supra).

(ii) The offences are of private nature.

(iii) The parties have compromised.

(iv) As per the report received the compromise is said to be voluntary in its nature.

(v) Complainant/victim has entered into compromise on his own volition.

9. Consequently, the petition is allowed. FIR No. 53 dated

01.08.2017 for the offences punishable under Sections 326, 34 IPC

registered at Police Station Mattewal, District Amritsar Rural (Annexure

P-1) and all proceedings arising therefrom, are, hereby, quashed qua the

petitioners.

December 16, 2022                                            (PANKAJ JAIN)
Dpr                                                             JUDGE
               Whether speaking/reasoned          :      Yes/No
               Whether reportable                 :      Yes/No




                                    5 of 5

 

 
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