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

Beant Singh vs State Of Punjab And Anr
2024 Latest Caselaw 9566 P&H

Citation : 2024 Latest Caselaw 9566 P&H
Judgement Date : 3 May, 2024

Punjab-Haryana High Court

Beant Singh vs State Of Punjab And Anr on 3 May, 2024

Author: Sandeep Moudgil

Bench: Sandeep Moudgil

                                                                                       2024:PHHC:061530
                        241
                                       IN THE HIGH COURT OF PUNJAB AND HARYANA
                                                    AT CHANDIGARH

                                                                                 CRM-M-9827-2024
                                                                             DECIDED ON: 03.05.2024

                        BEANT SINGH
                                                                                    .....PETITIONER

                                                             VERSUS

                        STATE OF PUNJAB AND ANR
                                                                                    .....RESPONDENTS

                        CORAM:HON'BLE MR. JUSTICE SANDEEP MOUDGIL.

                        Present:        Mr. Sunny K. Singla, Advocate for the petitioner.

                                        Mr. Jaspal Singh Guru, AAG, Punjab.

                                        Mr. Vibhor Bansal, Advocate for respondent No.2.


                        SANDEEP MOUDGIL, J (ORAL)

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

No.138, dated 09.06.2018 (Annexure P-1), under Sections 384, 511, 506 and

120-B of the Indian Penal Code, 1860 registered at Police Station Raman,

District Bathinda with all the consequential proceedings arising therefrom, on

the basis of compromise dated 30.01.2024 (Annexure P-2).

2. During the pendency of the dispute, the parties have

compromised the matter and filed the present petition for quashing of FIR.

3. Vide order dated 23.02.2024, parties were directed to appear

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

genuineness of the compromise was called for.

4. The report dated 09.04.2024 has been received from Sub-

Divisional Judicial Magistrate, Talwandi Saho, District Bathinda stating that

authenticity of this order/judgment.

the parties have entered into a compromise, which is genuine, voluntary and

without any coercion or undue influence.

4. Learned counsel for respondent No.2 submits that he has no

objection to quash the present FIR. 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. whichcan 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."

6. 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'.

authenticity of this order/judgment.

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'.

7. 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.

8. In view of above, FIR No.138, dated 09.06.2018 (Annexure P-1),

under Sections 384, 511, 506 and 120-B of the Indian Penal Code, 1860

registered at Police Station Raman, District Bathinda with all the

consequential proceedings is quashed qua the petitioner, on the basis of

compromise dated 30.01.2024 (Annexure P-2).

9. The present petition is hereby allowed.




                                                                             (SANDEEP MOUDGIL)
                        03.05.2024                                                JUDGE
                        himanshu

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







authenticity of this order/judgment.

 
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