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

Kewal Singh vs State Of Punjab And Another
2022 Latest Caselaw 14593 P&H

Citation : 2022 Latest Caselaw 14593 P&H
Judgement Date : 17 November, 2022

Punjab-Haryana High Court
Kewal Singh vs State Of Punjab And Another on 17 November, 2022
CRM-M-41134 of 2022                                             -1-

    IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH

Sr. No.266                      CRM-M-41134 of 2022
                                Date of Decision: November 17, 2022

Kewal Singh

                                              ...Petitioner

                                 Versus

The State of Punjab and another

                                              ...Respondents

CORAM: HON'BLE MR. JUSTICE AMAN CHAUDHARY

Present:- Mr. Gaurav Dutta, Advocate for the petitioner.

Mr.Manipal Singh Atwal, DAG, Punjab.

Ms. Simarpreet, Advocate for respondent No.2.

AMAN CHAUDHARY, J.(Oral)

Present petition has been filed for quashing of FIR No.32,

dated 28.01.2014, under Sections 394, 148 and 149 IPC, registered at

Police Station Gobindgarh Mandi, District Fatehgarh Sahib, and all other

consequential proceedings arising therefrom on the basis of the

compromise dated 26.07.2022 (Annexure P-3).

FIR was quashed by this Court in CRM-M-1362 of 2021

dated 12.03.2021 (Annexure P-2) qua seven out of the 8 accused wherein

petitioner in this case was made respondent No.3 as the compromise at

that time had not been effected between him and the complainant-

respondent No.2 herein. Learned counsel would contend that now the

1 of 5

compromise has been effected between the complainant-respondent No.2

as well as the petitioner on 26.07.2022, Annexure P-3.

Notice of motion was issued on 09.09.2022 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 18.10.2022 has

been received from the Sub Divisional Judicial Magistrate, Amloh. 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 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 stated in

the report that neither the accused has been declared as proclaimed

offender nor he is involved in any other case.

It is also stated in the report that the petitioner is neither

involved in any other case nor has 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

2 of 5

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

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.32,

3 of 5

dated 28.01.2014, under Sections 394, 148 and 149 IPC, registered at

Police Station Gobindgarh Mandi, District Fatehgarh Sahib, and all other

consequential proceedings arising therefrom on the basis of the

compromise dated 26.07.2022 (Annexure P-3), are quashed qua the

petitioner.

November 17, 2022                             (AMAN CHAUDHARY)
rimpal                                              JUDGE

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




                                     4 of 5



Neither the accused has been declared as proclaimed offender nor he is

involved in any other case.

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