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

Avtar Singh vs State Of Haryana And Another
2024 Latest Caselaw 9811 P&H

Citation : 2024 Latest Caselaw 9811 P&H
Judgement Date : 7 May, 2024

Punjab-Haryana High Court

Avtar Singh vs State Of Haryana And Another on 7 May, 2024

Author: Sandeep Moudgil

Bench: Sandeep Moudgil

                                  Neutral Citation No:=2024:PHHC:063677




CRM-M-16110-2024                                            -1-
       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                          CHANDIGARH

       286                CRM-M-16110-2024
                          DATE OF DECISION: 07.05.2024

       AVTAR SINGH                        ...PETITIONER

                   Versus

       STATE OF HARYANA AND ANOTHER                   ... RESPONDENTS

CORAM: HON'BLE MR. JUSTICE SANDEEP MOUDGIL

Present:     Mr. Barjinder Singh, Advocate for
             Mr. Satish Kumar, Advocate for the petitioner(s).
             Mr. Chetan Sharma, DAG, Haryana.
             Mr. Ravinder Singh, Advocate for
             Mr. Kinshu Mittal, Advocate for respondent No.2.


        ***
SANDEEP MOUDGIL, J (ORAL)

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

criminal complaint No. RBT-111/2017 CIS-COMI-483-2013 decided on

15.06.2018 (Annexure P-1) under Sections 419, 420, 468, 471 and 120-

B of the Indian Penal Code, 1860 and setting aside of entire proceedings

arising therefrom on the basis of compromise (Annexure P-3).

During the pendency of the dispute, the parties have

compromised the matter and filed the present petition for quashing of

FIR.

Vide order dated 04.04.2024, 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 26.04.2024 has been received from Addl.

Chief Judicial Magistrate, Fatehabad stating that the parties have entered

1 of 3

Neutral Citation No:=2024:PHHC:063677

into a compromise, which is genuine, voluntary and without any

coercion or undue influence.

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

objection if the petition is allowed.

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.

2 of 3

Neutral Citation No:=2024:PHHC:063677

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, 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, criminal complaint No. RBT-111/2017 CIS-COMI-483-2013 decided on 15.06.2018 (Annexure P-1) under Sections 419, 420, 468, 471 and 120-B of the Indian Penal Code, 1860 and entire proceedings arising therefrom, on the basis of compromise (Annexure P-3), is quashed qua the petitioner.

The present petition is hereby allowed.




                                       (SANDEEP MOUDGIL)
                                            JUDGE
07.05.2024
anuradha

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