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

Harshdeep vs State Of Punjab And Another
2024 Latest Caselaw 7832 P&H

Citation : 2024 Latest Caselaw 7832 P&H
Judgement Date : 15 April, 2024

Punjab-Haryana High Court

Harshdeep vs State Of Punjab And Another on 15 April, 2024

            290                                                        2024:PHHC:049986
                       IN THE HIGH COURT OF PUNJAB AND HARYANA
                                     AT CHANDIGARH
                                                                       CRM-M-7273-2024
                                                         Date of Decision: April 15, 2024

            HARSHDEEP                                                     ........Petitioner
                                 Versus
            STATE OF PUNJAB AND ANOTHER                                  ........Respondents

            CORAM:             HON'BLE MR. JUSTICE HARKESH MANUJA

            Present:Mr. Sandeep Verma, Advocate for the petitioner.
                    Mr. Siddharth Sandhu, AAG, Punjab.
                    Mr. Karan Kalra, Advocate for respondent No.2.
                                         ****
            HARKESH MANUJA, J. (ORAL)

By way of this petition filed under Section 482 Cr.P.C. the

petitioner prays for quashing of case bearing FIR No.64 dated 16.05.2023

registered under Section 307 of IPC at P.S. Police Station Banur, District

Patiala, along with all consequential proceedings arising out of the

same on the basis of compromise dated 26.07.2023.

2. As per allegations levelled in the FIR, the petitioner crossed

the barricade of toll plaza without paying the toll tax and tried to run over

complainant-respondent No.2 with his vehicle.

3. This Court while issuing notice of motion vide order dated

12.02.2024 directed the parties to appear before trial Court for getting their

statements recorded as regards the veracity of the compromise arrived at

between them.

4. In pursuance to the order dated 12.02.2024, a report dated

14.03.2024 has been received from the concerned Court, stating that the

compromise in the present case is genuine and voluntary.

             2024:PHHC:049986                                                  -2-

                                                                    CRM-M-7273-2024


5. Learned counsel for the petitioner submits that once, a

compromise has been arrived at between the parties without any pressure

and respondent No.2 has no objection as regards quashing of FIR as well

as all other subsequent proceedings arising out of the same against the

petitioner; the dispute purely personal in nature, there does not appear to

be any impediment as regards quashing of present FIR. He also submits

that even, in order to maintain peace and harmony between the parties,

particularly under the circumstances wherein the alleged offences have no

societal interest involved, it would be appropriate to render complete

quietus to the aforementioned dispute by quashing the FIR on the basis of

compromise entered into between the parties.

6. On the other hand, learned State counsel submits that

allegations in the present FIR are of serious nature and he opposes the

prayer made in the petition.

7. I have heard learned counsel for the parties and gone

through the records including the report dated 14.03.2024. The parties

having settled their dispute so as to live in peace in future, no useful

purpose would be served by proceeding further with the criminal

proceedings. In the light of above developments, no cause remains for

the trial Court to invest further time and effort in adjudicating this FIR.

The compromise in question is even found to be fully in consonance

with the directions issued by this Court in Kulwinder Singh & Ors. Vs.

State of Punjab 2007(3) RCR(Criminal) 1052 and Gian Singh Vs.

State of Punjab & Anr., 2012(4) RCR (Crl.) 543".

             2024:PHHC:049986                                                    -3-

                                                                     CRM-M-7273-2024

8. Thus, in view of the aforesaid report, accompanied by

statements of both the parties as well as keeping in mind the law laid

down in the aforementioned judgments, the petition is allowed and FIR

No. 64 dated 16.05.2023 registered under Section 307 of IPC at P.S.

Police Station Banur, District Patiala along with all consequential

proceeding arising therefrom, are hereby quashed.

9. The aforesaid order shall, however, be subject to payment

of Costs of Rs.20,000/- to be deposited with Civil Hospital, Banur,

District Patiala, within a period of two weeks from today. Besides it, the

petitioner also undertakes to serve general public by providing drinking

water on 20.04.2024 & 21.04.2024 and report in this regard shall be

submitted before the Court by the SHO concerned along with the

photographs.





            15.04.2024                                       (HARKESH MANUJA)
            Tejwinder                                             JUDGE
                                   Whether speaking/reasoned   Yes/No
                                      Whether Reportable       Yes/No








 
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