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

Gurdit Singh vs State Of Punjab And Others
2024 Latest Caselaw 8366 P&H

Citation : 2024 Latest Caselaw 8366 P&H
Judgement Date : 22 April, 2024

Punjab-Haryana High Court

Gurdit Singh vs State Of Punjab And Others on 22 April, 2024

Author: Sandeep Moudgil

Bench: Sandeep Moudgil

                                       Neutral Citation No:=2024:PHHC:054078



CRM-M-5728-2023                 (1)                  N.C. No.2024:PHHC:054078

286      IN THE HIGH COURT OF PUNJAB AND HARYANA
                    AT CHANDIGARH
                                         CRM-M-5728-2024
                                  DECIDED ON: 22.04.2024
GURDIT SINGH
                                       .....PETITIONER
                        VERSUS

STATE OF PUNJAB AND OTHERS                                 .....RESPONDENTS

CORAM:HON'BLE MR. JUSTICE SANDEEP MOUDGIL

Present:     Mr. Fateh Singh Bhullar, Advocate for
             the petitioner.

             Mr. Jaspal Singh Guru, AAG, Punjab.

             Mr. S.S. Bhullar, Advocate for
             Mr. Amanpreet Singh Pannu, Advocate for
             respondents No. 2 and 3.

SANDEEP MOUDGIL, J (ORAL)

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

No.0078, dated 21.07.2023, under Sections 420/467/468/471/120-B IPC and

Section 24 of Immigration Act, registered at Police Station Valtoha, District

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

therefrom, on the basis of compromise dated 06.09.2023 (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 05.02.2024, 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 15.03.2024 has been received from Judicial

Magistrate Ist Class, Patti stating that the parties have entered into a

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

influence.

1 of 3

Neutral Citation No:=2024:PHHC:054078

CRM-M-5728-2023 (2) N.C. No.2024:PHHC:054078

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 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,

2 of 3

Neutral Citation No:=2024:PHHC:054078

CRM-M-5728-2023 (3) N.C. No.2024:PHHC:054078

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.0078, dated 21.07.2023, under Sections

420/467/468/471/120-B IPC and Section 24 of Immigration Act, registered at

Police Station Valtoha, District Tarn Taran (Annexure P-1), with all the

consequential proceedings arising therefrom, is quashed qua the petitioner, on

the basis of compromise dated 06.09.2023 (Annexure P-2).

The present petition is hereby allowed.





                                                    (SANDEEP MOUDGIL)
22.04.2024                                               JUDGE
Anjal

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