Friday, 22, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Desh Raj And Ors vs State Of Haryana And Others
2023 Latest Caselaw 3517 P&H

Citation : 2023 Latest Caselaw 3517 P&H
Judgement Date : 11 April, 2023

Punjab-Haryana High Court
Desh Raj And Ors vs State Of Haryana And Others on 11 April, 2023
                                                          Neutral Citation No:=2023:PHHC:049087




CRM-M-52706-2021                                                           1

                                                            2023:PHHC:049087

        IN THE HIGH COURT OF PUNJAB & HARYANA
                     AT CHANDIGARH

(263)                                          CRM-M-52706-2021
                                               Date of Decision:11.04.2023


Desh Raj and others                                                 --Petitioners


                          Versus


State of Haryana and others                                        --Respondents

CORAM:- HON'BLE MR. JUSTICE RAJESH BHARDWAJ

Present:-    Mr. Sanjiv Kumar Yadav, Advocate
             for the petitioners.

             Mr. Kirpal Singh Thakur, AAG, Haryana.

             Mr. Rajinder Yadav, Advocate for
             Mr. Ashish Singh, Advocate
             for respondents No.2 to 4.

                   ***

RAJESH BHARDWAJ.J (Oral)

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

for quashing of FIR No.241 dated 15.07.2016, under Sections 148, 149, 323,

506 of IPC, registered at Police Station Baldev Nagar along with subsequent

proceedings arising therefrom on the basis of compromise (Annexure P-3).

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 Deed,

annexed as Annexure P-3. 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

1 of 5

Neutral Citation No:=2023:PHHC:049087

2023:PHHC:049087

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 13.01.2023 directed the parties to

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

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

directed to send its report.

In pursuance to the same, learned Judicial Magistrate Ist Class,

Ambala has sent the report dated 16.02.2023 to this Court. With the report she

has also annexed the original statement of complainant/respondent No.2-Anita

(complainant); joint statement of petitioners namely, Chetan, Deshraj, Prem

Lata, Anita and Manjeet recorded on 04.02.2023 and also statement of Retired

ASI Omparkash recorded on 13.02.2023. On the basis of the statements,

learned Judicial Magistrate Ist Class, Ambala has concluded in the report that

the compromise effected between the parties is genuine, voluntary in nature

and is not the result of any pressure, threat or coercion in any manner. It has

been further mentioned there that as per statement of Investigating Officer,

neither the petitioners are declared proclaimed offender in this case nor there is

any FIR pending against them.

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

and the report sent by learned Judicial Magistrate Ist Class, Ambala.

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.

2 of 5

Neutral Citation No:=2023:PHHC:049087

2023:PHHC:049087

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 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.

3 of 5

Neutral Citation No:=2023:PHHC:049087

2023:PHHC:049087

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 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."

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

4 of 5

Neutral Citation No:=2023:PHHC:049087

2023:PHHC:049087

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 petitioners 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

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

FIR No.241 dated 15.07.2016, under Sections 148, 149, 323, 506 of IPC,

registered at Police Station Baldev Nagar along with subsequent proceedings

arising therefrom are hereby 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.

11.04.2023                                         (RAJESH BHARDWAJ)
m.sharma                                                JUDGE


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




                                                            Neutral Citation No:=2023:PHHC:049087

                                          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