Tuesday, 02, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Paramjit Kumar @ Pamma And Others vs State Of Punjab And Another
2024 Latest Caselaw 7646 P&H

Citation : 2024 Latest Caselaw 7646 P&H
Judgement Date : 10 April, 2024

Punjab-Haryana High Court

Paramjit Kumar @ Pamma And Others vs State Of Punjab And Another on 10 April, 2024

Author: Sandeep Moudgil

Bench: Sandeep Moudgil

                               Neutral Citation No:=2024:PHHC:049605




261                                                 2024:PHHC:049605

       IN THE HIGH COURT OF PUNJAB AND HARYANA
                    AT CHANDIGARH

                                              CRM-M-43291-2023
                                              DECIDED ON: 10.04.2024

PARAMJIT KUMAR @ PAMMA AND ORS
                                                         .....PETITIONERS

                                VERSUS

STATE OF PUNJAB AND ANR
                                                     .....RESPONDENTS

CORAM:HON'BLE MR. JUSTICE SANDEEP MOUDGIL.

Present:    Ms. Ramandeep Kaur, Advocate for
            Mr. Varinder Basa, Advocate
            the petitioners.

            Mr. Amit Shukla, AAG, Punjab.

            Mr. Rajesh Kumar Kashyap, Advocate
            for the respondent No.2.

SANDEEP MOUDGIL, J (ORAL)

This is a petition under Section 482 Cr.P.C. for quashing of

FIR No.89, dated 06.05.2021, under Sections 451/341/427/506/148/149

of the Indian Penal Code, 1860 registered at Police Station Civil Lines

Batala, District Batala, Gurdaspur, Punjab (Annexure P-1), with all the

consequential proceedings arising therefrom, on the basis of compromise

dated 04.08.2023 (Annexure P-2).

During the pendency of the dispute, the parties have

compromised the matter and filed the present petition for quashing of

FIR.

Vide order dated 01.12.2023, parties were directed to appear

before the Illaqa Magistrate/Trial Court and report with regard to the

genuineness of the compromise was called for.

The report dated 02.01.2024 has been received from Judicial

1 of 3

Neutral Citation No:=2024:PHHC:049605

261 2024:PHHC:049605

Magistrate 1st Class, Batala, stating that the parties have entered into a

compromise, which is genuine, voluntary and without any coercion or

undue influence.

Full Bench of this Court in Kulwinder Singh and others vs.

State of Punjab, 2007 (3) RCR (Criminal) 1052, has held:-

"The only inevitable conclusion from the above discussion is that there is no statutory bar under the Cr.P.C. which can affect the inherent power of this Court under Section 482. Further, the same cannot be limited to matrimonial cases alone and the Court has the wide power to quash the proceedings even in noncompoundable offences notwithstanding the bar under Section 320 of the Cr.P.C., in order to prevent the abuse of law and to secure the ends of justice. The power under Section 482 of the Cr.P.C. is to be exercised Ex-Debitia Justitia to prevent an abuse of process of Court. There can neither be an exhaustive list nor the defined para-meters to enable a High Court to invoke or exercise its inherent powers. It will always depend upon the facts and circumstances of each case. The power under Section 482 of the Cr.P.C. has no limits. However, the High Court will exercise it sparingly and with utmost care and caution. The exercise of power has to be with circumspection and restraint. The Court is a vital and an extra-ordinary effective instrument to maintain and control social order. The Courts play role of paramount importance in achieving peace, harmony and ever- lasting congeniality in society. Resolution of a dispute by way of a compromise between two warring groups, therefore, should attract the immediate and prompt attention of a Court which should endeavour to give full effect to the same unless

2 of 3

Neutral Citation No:=2024:PHHC:049605

261 2024:PHHC:049605

such compromise is abhorrent to lawful composition of the society or would promote savagery."

The legal principles as laid down for quashing of the

judgment were also approved by the Hon'ble Supreme Court in the matter

of 'Gian Singh Versus State of Punjab and another,(2012) 10 SCC 303'.

Furthermore, the broad principles for exercising the powers under Section

482 were summarized by the Hon'ble Supreme Court in the matter of

'Parbatbhai Aahir @ Parbatbhai Bhimsinhbhai Karmur and others

versus State of Gujarat and another" (2017) 9 SCC 641'.

It is evident that in view of the amicable resolution of the

issues amongst the parties, no useful purpose would be served by

continuation of the proceedings. The furtherance of the proceedings is

likely to be a waste of judicial time and there appears to be no chances of

conviction.

In view of above, FIR No.89, dated 06.05.2021, under

Sections 451/341/427/506/148/149 of the Indian Penal Code, 1860

registered at Police Station Civil Lines Batala, District Batala, Gurdaspur,

Punjab (Annexure P-1), with all the consequential proceedings arising

therefrom, is quashed qua the petitioners, on the basis of compromise

dated 04.08.2023 (Annexure P-2).

The present petition is hereby allowed.





                                                (SANDEEP MOUDGIL)
10.04.2024                                           JUDGE
Anu

              Whether speaking/reasoned         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 : MAIMS

 
 
Latestlaws Newsletter