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

Ajay Kumar And Others vs State Of Punjab And Another
2022 Latest Caselaw 6035 P&H

Citation : 2022 Latest Caselaw 6035 P&H
Judgement Date : 4 July, 2022

Punjab-Haryana High Court
Ajay Kumar And Others vs State Of Punjab And Another on 4 July, 2022
           IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                          CHANDIGARH

                                                 CRM-M-54520-2021 (O&M)
                                                 Date of Decision:-04.07.2022.

Ajay Kumar and others

                                                                ......Petitioners

                                      Versus
State of Punjab and another
                                                               ......Respondents

CORAM: HON'BLE MR. JUSTICE RAJESH BHARDWAJ

                     ****

Present:       Mr. Vijay Lath, Advocate for the petitioners.

               Mr. R.S. Sidhu, AAG, Punjab.

               Mr. Lovish Rattan, Advocate for
               Mr. Ravi Gakhar, Advocate for respondent No.2.

                     ****

RAJESH BHARDWAJ, J. (Oral)

CRM-44727-2021

Annexures P-1 to P-8 are taken on record and exemption is

granted from filing the certified copies thereof as prayed for.

Application stands allowed subject to just exceptions.

CRM-7853-2022

Learned counsel for the petitioner has stated that the present

application has been rendered infructuous as the statements of the parties

have already been recorded and a report in this regard has also been sent to

this Court.

In view of the above, the present application is dismissed as

infructuous.

CRM-M-54520-2021

1 of 6

CRM-M-54520-2021 (O&M)

Instant petition has been filed under Section 482 Cr.P.C.

praying for quashing of FIR No.67, dated 28.05.2014, under Sections 406,

498-A of IPC, registered at Police Station Sadar Rupnagar, District

Rupnagar, Punjab, along with consequential proceedings arising therefrom

on the basis of compromise dated 07.10.2021 (Annexure P-2).

FIR in question was got registered by complainant-respondent

No.2 and the investigation commenced thereon. However, with the

intervention of respectables, finally the parties arrived at settlement and

they resolved their inter se dispute, which is apparent from compromise. On

the basis of the compromise, the petitioners are invoking the inherent power

of this Court by praying that continuation of these proceedings would be a

futile exercise and an abuse of process of the Court and thus, the FIR in

question and all the subsequent proceedings arising therefrom may be

quashed in the interest of justice.

This Court vide order dated 05.01.2022 directed the parties to

appear before the Illaqa/Duty Magistrate for recording their statements, as

contended before the Court, and the Illaqa/Duty Magistrate was also

directed to send its report.

In pursuance to the same, learned Chief Judicial Magistrate,

Rupnagar, sent its report dated 21.04.2022 to this Court. With the report,

the learned Chief Judicial Magistrate, Rupnagar has also annexed the copies

of statement of complainant-Monica Sinhal and joint statement of

accused/petitioners namely, Ajay Kumar, Des Raj and Sandhya Devi

recorded on 19.04.2022. On the basis of the statements, learned Chief

Judicial Magistrate, Rupnagar, has concluded in the report that the parties

2 of 6

CRM-M-54520-2021 (O&M)

have entered into a compromise out of their own sweet will, without any

undue influence and pressure and none of the accused was declared

proclaimed offender in this case.

I have heard learned counsel for the parties, perused the record

and the report sent by learned Chief Judicial Magistrate, Rupnagar.

A bare perusal of statutory provision of the 482 Cr.P.C. would

show that the High Court may make such orders, as may be necessary to

give effect to any order under this Code or to prevent abuse of the process

of any Court or otherwise to secure the ends of justice. Section 320 Cr.P.C.

is equally relevant for consideration, which prescribes the procedure for

compounding of the offences under the Indian Penal Code.

Keeping in view the nature of offences allegedly committed

and the fact that both the parties have amicably settled their dispute, the

continuation of criminal prosecution would be a futile exercise. The

Hon'ble Supreme Court in a number of cases including Narinder Singh

and others Versus State of Punjab and another, 2014 (6) SCC 466;

B.S.Joshi and others vs State of Haryana and another (2003) 4

Supreme Court Cases 675 followed by this Court in Full Bench case of

Kulwinder Singh and others Vs. State of Punjab and another, 2007(3)

RCR 1052 have dealt with the proposition involved in the present case and

settled the law.

Thereafter, Hon'ble Supreme Court in Gian Singh vs State of

Punjab and another, (2012) 10 Supreme Court Cases 303 further dealt

with the issue and the earlier law settled by the Supreme Court for quashing

of the FIR in State of Haryana vs Bhajan Lal, 1992 Supp (1) SCC 335. Para

3 of 6

CRM-M-54520-2021 (O&M)

61 of the judgment reads as under:-

"61. 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. In what cases power to quash the criminal proceeding or complaint or F.I.R may be exercised where the offender and victim have settled their dispute would depend on the facts and circumstances of each case and no category can be prescribed. However, before exercise of such power, the High Court must have due regard to the nature and gravity of the crime.

Heinous and serious offences of mental depravity or offences like murder, rape, dacoity, etc. cannot be fittingly quashed even though the victim or victim's family and the offender have settled the dispute. Such offences are not private in nature and have serious impact on society. Similarly, any compromise between the victim and offender in relation to the offences under special statutes like Prevention of Corruption Act or the offences committed by public servants while working in that capacity, etc; cannot provide for any basis for quashing criminal proceedings involving such offences. But the criminal cases having overwhelmingly and pre-dominatingly civil flavour stand on a different footing for the purposes of quashing, particularly the offences arising from commercial, financial, mercantile, civil, partnership or such like transactions or the offences arising out of matrimony relating to dowry, etc. or the family disputes where the wrong is basically private or personal in nature and the parties have

4 of 6

CRM-M-54520-2021 (O&M)

resolved their entire dispute. In this category of cases, the High Court may quash criminal proceedings if in its view, because of the compromise between the offender and the victim, the possibility of conviction is remote and bleak and continuation of the criminal case would put the accused to great oppression and prejudice and extreme injustice would be caused to him by not quashing the criminal case despite full and complete settlement and compromise with the victim. In other words, the High Court must consider whether it would be unfair or contrary to the interest of justice to continue with the criminal proceeding or continuation of the criminal proceeding would tantamount to abuse of process of law despite settlement and compromise between the victim and the wrongdoer and whether to secure the ends of justice, it is appropriate that criminal case is put to an end and if the answer to the above question(s) is in the affirmative, the High Court shall be well within its jurisdiction to quash the criminal proceeding."

It has been submitted that the parties have already filed

petition under Section 13-B of the Hindu Marriage Act, which has been

allowed vide order dated 29.04.2022.

Applying the law settled by Hon'ble Supreme Court in plethora

of judgments and this High Court, it is apparent that when the parties have

entered into a compromise, then continuation of the proceedings would be

merely an abuse of process of the Court and by allowing and accepting the

prayer of the petitioner by quashing the FIR would be securing the ends of

justice, which is primarily the object of the legislature enacting under

Section 482 Cr.P.C.

As a result, this Court finds that the case in hand squarely falls

5 of 6

CRM-M-54520-2021 (O&M)

within the ambit and parameters settled by judicial precedents and hence,

FIR No.67, dated 28.05.2014, under Sections 406, 498-A of IPC, registered

at Police Station Sadar Rupnagar, District Rupnagar, Punjab, along with

consequential proceedings arising therefrom are quashed qua the petitioners

on the basis of compromise. Needless to say that the parties shall remain

bound by the terms and conditions of the compromise and their statements

recorded before the Court below.

Petition stands allowed.

(RAJESH BHARDWAJ) JUDGE July 04, 2022.

sandeep
Whether speaking/reasoned:-                                    Yes/No
Whether Reportable:-                                           Yes/No




                                 6 of 6

 

 
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