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

Malkit Singh vs State Of Punjab And Another
2022 Latest Caselaw 11743 P&H

Citation : 2022 Latest Caselaw 11743 P&H
Judgement Date : 20 September, 2022

Punjab-Haryana High Court
Malkit Singh vs State Of Punjab And Another on 20 September, 2022
CRM-M-28254-2022                                                -1-

    IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH

Sr. No.205                      CRM-M-28254-2022
                                Date of Decision: September 20, 2022

Malkit Singh                                          ...Petitioner

                                 Versus

State of Punjab and another                           ...Respondents

CORAM: HON'BLE MR. JUSTICE AMAN CHAUDHARY

Present:- Ms. Shweta Sharma, Advocate for Mr. Gopal Singh Nahel, Advocate for the petitioner.

Mr. Kamal Preet Bawa, AAG, Punjab.

Mr. R.S. Sidhu, Advocate for respondent No.2.

AMAN CHAUDHARY, J.(Oral)

Present petition has been filed for quashing of FIR No.86,

dated 09.07.2019, under Section336 IPC and Sections 25, 27/54/59 of the

Arms Act, 1959, registered at Police Station Moonak, District Sangrur

and all other consequential proceedings arising therefrom on the basis of

the compromise (Annexure P-2).

Notice of motion was issued on 06.07.2022 and both the

parties were directed to appear before the Illaqa Magistrate for recording

their statements in the context of genuineness of the compromise. He/She

was also directed to submit its report accordingly.

Pursuant to the aforesaid order, report dated 02.08.2022 has

been received from the learned Sub Divisional Judicial Magistrate,

Moonak (Sangrur). 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

1 of 3

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 there are two accused. It is

also stated in the report that the accused has been declared as proclaimed

offender and also not involved in any other case. Cancellation report has

been presented but no witness is examined.

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

2 of 3

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.86,

dated 09.07.2019, under Section336 IPC and Sections 25, 27/54/59 of the

Arms Act, 1959, registered at Police Station Moonak, District Sangrur

and all other consequential proceedings arising therefrom, are quashed

qua the petitioners.

September 20, 2022                             (AMAN CHAUDHARY)
sarita                                               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