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

Gurpreet Singh @ Gopa vs State Of Punjab And Others
2023 Latest Caselaw 360 P&H

Citation : 2023 Latest Caselaw 360 P&H
Judgement Date : 10 January, 2023

Punjab-Haryana High Court
Gurpreet Singh @ Gopa vs State Of Punjab And Others on 10 January, 2023
CRM-M-46436-2022                                                              -1-

      IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH

254                                                CRM-M-46436-2022
                                                   Date of Decision: 10.01.2023

Gurpreet Singh @ Gopa                                                ...Petitioner

                                     Versus

State of Punjab and Others                                       ...Respondents

CORAM: HON'BLE MR. JUSTICE JAGMOHAN BANSAL

Present:-   None for the petitioner and respondent Nos.2 &3
            Mr. Digvijay Nagpal, AAG, Punjab

            ***
JAGMOHAN BANSAL, J. (Oral)

The petitioner through instant petition under Section 482

Cr.P.C, on the basis of Compromise dated 05.09.2022 (Annexure P-2) is

seeking quashing of FIR No.191 dated 25.09.2019 (Annexure P-1) under

Sections 354, 354-A, 323 & 506 IPC, registered at Police Station

Chatiwind, District Amritsar Rural and all subsequent proceedings

arising therefrom.

In terms of order dated 11.10.2022 of this Court, Civil Judge

(Jr. Div.)-cum-Judicial Magistrate, 1st Class, Amritsar, has submitted her

report dated 09.01.2023. The relevant extracts of the report are as

below:-

"2. Statement of the complainant namely Lakhwinder Kaur, Sumanpreet Kaur has also recorded wherein they stated that compromise has been effected with the accused namely Gurpreet Singh vide compromise deed dated 05.09.2022 voluntarily and

1 of 5

without any misrepresentation, threat, coercion or duress.

3. Statement of investigating officer ASI/IO Baljit Singh 643 ASR (C). presently posted at PS Chattiwind, Amritsar has also been recorded to the effect that

(a) FIR was registered by Lakhwinder Kaur and Sumanpreet Kaur complainant against the accused against accused Gurpreet Singh. He further stated that except this FIR, accused is not involved in any other FIR.

b) No person has been declared as proclaimed person in the present FIR.

4. Kindly find enclosed herewith photocopies of statement of the accused, photo copy of his aadhar card and photocopy of statement of IO/ASI Baljit Singh - 643/ASR (C), PS Chattiwind,, Amritsar

5. The undersigned is of view that the compromise has been effected between the parties as per compromise deed dated 05.09.2022 which is genuine. The statements were made before the court without any threat and misrepresentation.

Learned State counsel would submit that respondent-State

has no objection, if the present FIR and subsequent 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-

2 of 5

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 320 Cr.P.C, which is the exclusive domain of Legislature. There is no patent or latent ambiguity in the language of Section 320 Cr.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 320 Cr.P.C. is not an embargo against invoking inherent powers by the High Court vested in it under Section 482 Cr.P.C. The High Court, keeping in view the peculiar facts and circumstances of a case and for justifiable reasons can press Section 482 Cr.P.C. in aid to prevent abuse of the process of any Court and/or to secure the ends of justice.

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.

3 of 5

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 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).

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 betwixt 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 4 of 5

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, report of the Trial

Court and compromise arrived between the 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, thus, 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 is allowed. FIR No.191

dated 25.09.2019 (Annexure P-1) under Sections 354, 354-A, 323 & 506

IPC, registered at Police Station Chatiwind, District Amritsar Rural and

all subsequent proceedings arising therefrom, are hereby quashed qua the

petitioner.



                                                    (JAGMOHAN BANSAL)
                                                           JUDGE
10.01.2023
Mohit Kumar
               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