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

Rajinder Singh And Another vs State Of Punjab And Another
2022 Latest Caselaw 17178 P&H

Citation : 2022 Latest Caselaw 17178 P&H
Judgement Date : 19 December, 2022

Punjab-Haryana High Court
Rajinder Singh And Another vs State Of Punjab And Another on 19 December, 2022
    IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH

Sr. No.267                      CRM-M-49209 of 2022
                                Date of Decision: December 19, 2022

Rajinder Singh and another
                                              ...Petitioners
                                 Versus

State of Punjab and another

                                              ...Respondents

CORAM: HON'BLE MR. JUSTICE AMAN CHAUDHARY

Present:-    Mr. Karanjit Singh Gill, Advocate
             for the petitioner.

             Mr. Kamalpreet Bawa, AAG, Punjab.

             Mr. Rajat Dogra, Advocate
             for respondent No.2.

AMAN CHAUDHARY, J.

Present petition has been filed for quashing of FIR No.69,

dated 18.06.2020, under Sections 420, 465, 467, 468 and 471 IPC,

registered at Police Station Nandgarh, District Bathinda, and all other

consequential proceedings arising therefrom on the basis of the

compromise dated 28.09.2022 (Annexure P-2).

Notice of motion was issued on 21.10.2022 and both the

parties were directed to appear before the trial Court for recording their

statements in the context of genuineness of the compromise. The trial

Court was also directed to submit its report with regard to genuineness of

the compromise.

Pursuant to the aforesaid order, report dated 04.11.2022 has

been received from the Judicial Magistrate 1st Class, Bathinda. A perusal

of the said report reveals that statements of the concerned persons have

been recorded in the present case, who have stated that the matter has

1 of 3

been settled between the parties and they have no objection in case the

FIR in question is quashed and the compromise effected between them is

genuine, without any undue influence and coercion. It is also stated in the

report that the petitioners are neither involved in any other case nor have

been declared as proclaimed offender.

I have heard learned counsel for the parties and have also

gone through the case file.

After perusing the report submitted by the trial Court, this

Court finds that the matter has been amicably settled between the

petitioner(s) and the complainant(s). Since the matter has been settled and

the parties have decided to live in peace, this Court is of the view that in

order to secure the ends of justice, the criminal proceedings deserve to be

quashed.

As per the Full Bench judgment of this Court in "Kulwinder

Singh and others Vs State of Punjab", 2007 (3) RCR (Criminal) 1052,

it is held that High Court has power under Section 482 Cr.P.C. to allow

the compounding of non-compoundable offence and quash the

prosecution where the High Court is of the view that the same was

required to prevent the abuse of the process of law or otherwise to secure

the ends of justice. This power of quashing is not confined to matrimonial

disputes alone.

Hon'ble the Apex Court in the case of "Gian Singh Vs. State

of Punjab and another", 2012 (4) RCR (Criminal) 543, had also

observed that in order to secure the ends of justice or to prevent the abuse

of process of Court, inherent power can be used by this Court to quash

2 of 3

criminal proceedings in which a compromise has been effected. The

relevant portion of para 57 of the said judgment is reproduced

hereinbelow:-

"57. The position that emerges from the above discussion can be summarised thus: the power of the High Court in quashing a criminal proceeding or FIR or complaint in exercise of its inherent jurisdiction is distinct and different from the power given to a criminal court for compounding the offences under Section 320 of the Code.

Inherent power is of wide plenitude with no statutory limitation but it has to be exercised in accord with the guideline engrafted in such power viz; (i) to secure the ends of justice or (ii) to prevent abuse of the process of any Court. XXX---XXX"

In view of the above, the petition is allowed and FIR No.69,

dated 18.06.2020, under Sections 420, 465, 467, 468 and 471 IPC,

registered at Police Station Nandgarh, District Bathinda, and all other

consequential proceedings arising therefrom on the basis of the

compromise dated 28.09.2022 (Annexure P-2), are quashed qua the

petitioners.

December 19, 2022                                (AMAN CHAUDHARY)
rimpal                                               JUDGE

                     Whether reasoned/speaking:        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