Wednesday, 03, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jangir Singh Alias Jageer Singh And Ors vs State Of Punjab And Another
2024 Latest Caselaw 5410 P&H

Citation : 2024 Latest Caselaw 5410 P&H
Judgement Date : 11 March, 2024

Punjab-Haryana High Court

Jangir Singh Alias Jageer Singh And Ors vs State Of Punjab And Another on 11 March, 2024

Author: Sandeep Moudgil

Bench: Sandeep Moudgil

                                                     Neutral Citation No:=2024:PHHC:034600




CRM-M-1502-2024           2024:PHHC:034600                  -1-

       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                          283 CRM-M-1502-2024
                          DATE OF DECISION: 11.03.2024

JANGIR SINGH ALIAS JAGEER SINGH AND ORS.

                                               ...PETITIONERS

                   Versus

STATE OF PUNJAB AND ANOTHER                       ... RESPONDENTS

CORAM: HON'BLE MR. JUSTICE SANDEEP MOUDGIL

Present:    Mr. Rohit Singla, Advocate for the petitioner(s).

            Mr.J.S. Rattu, DAG, Punjab.

            Mr. Abhay Gupta, Advocate for respondent No. 2

        ***
SANDEEP MOUDGIL, J (ORAL)

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

FIR No.0130, dated 27.07.2023 (Annexure P-1), under Sections 432 of

the IPC, 1860 and Section 4 of the Prevention of Damage to Public

Property Act, 1984 registered at Police Station Nehianwala, District

Bathinda, with all subsequent proceedings arising therefrom, on the

basis of compromise dated 11.12.2023 (Annexure P-2).

During the pendency of the dispute, the parties have

compromised the matter and filed the present petition for quashing of

FIR.

Learned counsel for the respondent No.2 submits that he

has no objection if the FIR is ordered to be quashed.

Vide order dated 11.01.2024, parties were directed to

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

the genuineness of the compromise was called for.

1 of 3

Neutral Citation No:=2024:PHHC:034600

CRM-M-1502-2024 2024:PHHC:034600 -2-

The report dated 07.02.2024 has been received from

Judicial Magistrate 1st Class, Bathinda, 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 theimmediate and prompt attention of a Court which should endeavour to give full effect to the same

2 of 3

Neutral Citation No:=2024:PHHC:034600

CRM-M-1502-2024 2024:PHHC:034600 -3-

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, 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.0130, dated 27.07.2023

(Annexure P-1), under Sections 432 of the IPC, 1860 and Section 4 of

the Prevention of Damage to Public Property Act, 1984 registered at

Police Station Nehianwala, District Bathinda, with all subsequent

proceedings arising therefrom, on the basis of compromise dated

11.12.2023 (Annexure P-2), is quashed qua the petitioners.

The present petition is hereby allowed.





                                       (SANDEEP MOUDGIL)
                                            JUDGE
11.03.2024
anuradha

Whether speaking/reasoned           Yes/No
Whether reportable                  Yes/No              Neutral Citation No:=2024:PHHC:034600

                                    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