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

Sanjiv Kumar vs State Of Haryana And Another
2024 Latest Caselaw 5693 P&H

Citation : 2024 Latest Caselaw 5693 P&H
Judgement Date : 13 March, 2024

Punjab-Haryana High Court

Sanjiv Kumar vs State Of Haryana And Another on 13 March, 2024

Author: Sandeep Moudgil

Bench: Sandeep Moudgil

                                                        Neutral Citation No:=2024:PHHC:036341




CRM-M-5617-2024      2024:PHHC:036341   -1-
  IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                CHANDIGARH

                            279 CRM-M-5617-2024
                            DATE OF DECISION: 13.03.2024

       SANJIV KUMAR                        ...PETITIONER

                   Versus


STATE OF HARYANA AND ANOTHER                           ...RESPONDENTS

CORAM: HON'BLE MR. JUSTICE SANDEEP MOUDGIL

Present:     Ms. Lalita Kashyap, Advocate for the petitioner(s).

             Mr. G.S.Dhillon, AAG, Haryana.

             Mr. Amit Sharma, 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.140 dated 01.09.2020 (Annexure P1) under Sections 323/325/506 IPC

registered at Police Station Radaur, District Yamuna Nagar along with all

subsequent proceedings arising therefrom on the basis of

Compromise/settlement (Annexure P2).

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 02.02.2024, parties were directed to

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

the genuineness of the compromise was called for.

1 of 3

Neutral Citation No:=2024:PHHC:036341

CRM-M-5617-2024 2024:PHHC:036341 -2-

The report dated 29.02.2024 has been received from

Judicial Magistrate 1st Class, Yamuna Nagar, Jagadhri, 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:036341

CRM-M-5617-2024 2024:PHHC:036341 -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.140 dated 01.09.2020 (Annexure P1)

under Sections 323/325/506 IPC registered at Police Station Radaur, District

Yamuna Nagar along with all subsequent proceedings arising therefrom on

the basis of Compromise/settlement (Annexure P2), is quashed qua the

petitioner.

The present petition is hereby allowed.





                                       (SANDEEP MOUDGIL)
                                            JUDGE
13.03.2024
anuradha


Whether speaking/reasoned           Yes/No
Whether reportable                  Yes/No

Neutral Citation No:=2024:PHHC:036341

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