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

Vishavdeep Singh Chohan And Anr vs State Of Punjab And Anr
2024 Latest Caselaw 18888 P&H

Citation : 2024 Latest Caselaw 18888 P&H
Judgement Date : 25 October, 2024

Punjab-Haryana High Court

Vishavdeep Singh Chohan And Anr vs State Of Punjab And Anr on 25 October, 2024

Author: Sandeep Moudgil

Bench: Sandeep Moudgil

                                 Neutral Citation No:=2024:PHHC:140923




237
       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                         CHANDIGARH

                         CRM-M-48367-2024
                         DATE OF DECISION: 25.10.2024

VISHAVDEEP SINGH CHOHAN AND ANR
                             ...PETITIONERS

                  Versus

STATE OF PUNJAB AND ANR                        ... RESPONDENTS

CORAM: HON'BLE MR. JUSTICE SANDEEP MOUDGIL

Present:    Mr. H.S. Saini, Advocate for the petitioner(s).
            Mr. Malkiat Singh, DAG, Punjab.
            Mr. A.S.Kamboj, Advocate for respondent No.2.

        ***
SANDEEP MOUDGIL, J (ORAL)

This is a petition under Section 528 of Bharatiya Nagarik

Suraksha Sanhita, 2023, for quashing of FIR No.0099, dated

19.04.2024 (Annexure P-1), under Sections 379, 384 and 408 of the

Indian Penal Code, 1860, (Section 411 IPC was added later on),

registered at Police Station Kharar, District SAS Nagar (Mohali), along

with all subsequent proceedings arising therefrom, on the basis of

settlement deed dated 10.09.2024 (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 26.09.2024, 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:140923

The report dated 18.10.2024 has been received from

Judicial Magistrate First Class, Kharar, SAS Nagar stating that the

parties have entered 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. 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."

2 of 3

Neutral Citation No:=2024:PHHC:140923

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.0099, dated 19.04.2024

(Annexure P-1), under Sections 379, 384 and 408 of the Indian Penal

Code, 1860, (Section 411 IPC was added later on), registered at Police

Station Kharar, District SAS Nagar (Mohali), along with all subsequent

proceedings arising therefrom, on the basis of settlement deed dated

10.09.2024 (Annexure P-2), is quashed qua the petitioners.

The present petition is hereby allowed.




                                       (SANDEEP MOUDGIL)
                                            JUDGE
25.10.2024
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