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

Jai Bhagwan And Anr vs State Of Punjab And Another
2023 Latest Caselaw 1508 P&H

Citation : 2023 Latest Caselaw 1508 P&H
Judgement Date : 24 January, 2023

Punjab-Haryana High Court
Jai Bhagwan And Anr vs State Of Punjab And Another on 24 January, 2023
CRM-M-25441-2022                                                       -1-


          IN THE HIGH COURT OF PUNJAB AND HARYANA
                       AT CHANDIGARH

213-2                                    CRM-M-25441-2022
                                         Date of Decision : 24.01.2023

Jai Bhagwan and another                                    ......... Petitioners

                                     Versus

State of Punjab and another                                ..... Respondents


CORAM: HON'BLE MR. JUSTICE JAGMOHAN BANSAL

Present :    Mr. A.D.S.Sukhija Advocate
             for the petitioners.

             Mr. Amish Sharma, Asstt. A.G., Punjab.

           ****
JAGMOHAN BANSAL, J. (Oral)

The petitioners through instant petition under Section 482

Cr.P.C. are seeking quashing of FIR No.384 dated 16.10.2020 under

Sections 498-A, 406, 323, 341, 506, 34 of IPC, registered at Police Station

Zirakpur, and all other consequential proceedings arising therefrom.

It is apt to notice here that counsel for the complainant

appeared in connected petition i.e. CRM-M-39904-2020 and submitted

therein that divorce petition under Section 13-B of the Hindu Marriage

Act stands filed.

Learned counsel for the petitioner submits that the matter

stands amicable settled between the parties and they have filed petition

under Section 13-B of Hindu Marriage Act seeking dissolution of

marriage by mutual consent. The petitioner has already made payment in

view of compromise deed and decree of divorce is likely to be shortly

passed.

1 of 5

Learned State counsel on instruction from ASI Rajesh Kumar

submitted that he has no objection if FIR and consequent proceedings are

quashed.

Relying upon its earlier judgments in 'Gian Singh Vs. State of

Punjab and others, (2012) 10 SCC 303' and 'The State of Madhya

Pradesh Vs. Laxmi Narayan and others (2019) 5 SCC 688', a two Judge

Bench of the Hon'ble Supreme Court in 'Ramgopal and another Vs. State

of Madhya Pradesh 2021 SCC online SC 834' while dealing with power of

High Court under Section 482 of Cr.P.C. to quash non-compoundable

offences on the basis of compromise between the disputing parties has held:

"11. True it is that offences which are 'non- compoundable' cannot be compounded by a criminal court in purported exercise of its powers under Section 320 Cr.P.C. Any such attempt by the court would amount to alteration, addition and modification of Section 320Cr.P.C, which is the exclusive domain of Legislature. There is no patent or latent ambiguity in the language of Section 320Cr.P.C., which may justify its wider interpretation and include such offences in the docket of 'compoundable' offences which have been consciously kept out as non-compoundable. Nevertheless, the limited jurisdiction to compound an offence within the framework of Section 320Cr.P.C. is not an embargo against invoking inherent powers by the High Court vested in it under Section 482Cr.P.C. The High Court, keeping in view the peculiar facts and circumstances of a case and for justifiable reasons can press Section 482Cr.P.C. in aid to prevent abuse of the process of any Court and/or to secure the ends of justice.

2 of 5

12. The High Court, therefore, having regard to the nature of the offence and the fact that parties have amicably settled their dispute and the victim has willingly consented to the nullification of criminal proceedings, can quash such proceedings in exercise of its inherent powers under Section 482 Cr.P.C., even if the offences are non- compoundable. The High Court can indubitably evaluate the consequential effects of the offence beyond the body of an individual and thereafter adopt a pragmatic approach, to ensure that the felony, even if goes unpunished, does not tinker with or paralyze the very object of the administration of criminal justice system.

13. It appears to us that criminal proceedings involving non-heinous offences or where the offences are pre-dominantly of a private nature, can be annulled irrespective of the fact that trial has already been concluded or appeal stands dismissed against conviction. Handing out punishment is not the sole form of delivering justice. Societal method of applying laws evenly is always subject to lawful exceptions. It goes without saying, that the cases where compromise is struck post-conviction, the High Court ought to exercise such discretion with rectitude, keeping in view the circumstances surrounding the incident, the fashion in which the compromise has been arrived at, and with due regard to the nature and seriousness of the offence, besides the conduct of the accused, before and after the incidence. The touchstone for exercising the extra- ordinary power under Section 482 Cr.P.C. would be to secure the ends of justice. There can be no hard and fast line constricting the power of the High Court to do substantial justice. A restrictive construction of inherent powers under Section 482 Cr.P.C. may lead to rigid or specious justice, which in the given facts and

3 of 5

circumstances of a case, may rather lead to grave injustice. On the other hand, in cases where heinous offences have been proved against perpetrators, no such benefit ought to be extended, as cautiously observed by this Court in Narinder Singh & Ors. vs. State of Punjab & Ors.3 and Laxmi Narayan (Supra).

14. In other words, grave or serious offences or offences which involve moral turpitude or have a harmful effect on the social and moral fabric of the society or involve matters concerning public policy, cannot be construed between two individuals or groups only, for such offences have the potential to impact the society at large. Effacing abominable offences through quashing process would not only send a wrong signal to the community but may also accord an undue benefit to unscrupulous habitual or professional offenders, who can secure a 'settlement' through duress, threats, social boycotts, bribes or other dubious means. It is well said that "let no guilty man escape, if it can be avoided."

From the perusal of the enclosed FIR and statements of

counsel of parties, it transpires that contesting parties have amicably

resolved their issue, thus, no useful purpose would be served by continuing

the proceedings. The alleged offences are of pre-dominantly private in

nature and no moral turpitude or interest of public at large is involved.

There appears to be no chance of conviction, the continuance of the

proceedings would just waste valuable judicial time and it is well-known

fact that courts are already over burdened.

In view of above facts and circumstances, the present petition

deserves to be allowed and accordingly allowed.

FIR No.384 dated 16.10.2020 under Sections 498-A, 406, 323,

341, 506, 34 of IPC, registered at Police Station Zirakpur and all other

4 of 5

consequential proceedings arising therefrom are quashed qua the

petitioner(s).

                                               ( JAGMOHAN BANSAL )
                                                      JUDGE
24.01.2023
anju
                   Whether speaking/reasoned    Yes/No
                      Whether Reportable        Yes/No




                                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