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

Rakesh Kumar Kansal And Anr vs State Of Punjab And Ors
2024 Latest Caselaw 19250 P&H

Citation : 2024 Latest Caselaw 19250 P&H
Judgement Date : 19 October, 2024

Punjab-Haryana High Court

Rakesh Kumar Kansal And Anr vs State Of Punjab And Ors on 19 October, 2024

Author: Sandeep Moudgil

Bench: Sandeep Moudgil

                                                                                             1
         CRM-M-45434-2024




         214                   IN THE HIGH COURT OF PUNJAB AND HARYANA
                                          AT CHANDIGARH

                                                       CRM-M-45434-2024
                                                       DECIDED ON: 19.10.2024

         RAKESH KUMAR KANSAL AND ANOTHER
                                                                           .....PETITIONERS
                                                    VERSUS

         STATE OF PUNJAB AND OTHERS
                                                                          .....RESPONDENTS

         CORAM: HON'BLE MR. JUSTICE SANDEEP MOUDGIL.

         Present:              Mr. J.K. Singla, Advocate & Ms. Suman Rani, Advocate
                               for the petitioners.

                               Mr. Jasjit Singh Rattu, DAG, Punjab.

                               Ms. Kashish Garg, Advocate
                               for respondent No.2.

                 *****
         SANDEEP MOUDGIL, J (ORAL)

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

No.64, dated 06.06.2018, under Sections 420, 465, 467, 468, 471, 34 IPC (Act

No. 45 of 1860), later on challan has been presented under Section 420, 34

IPC and charges have been framed by the trial Court under Section 420, 34

IPC, registered at Police Station City Rampura, District Bathinda (Annexure

P-3), with all the subsequent proceedings arising therefrom, on the basis of

compromise dated 13.08.2024 (Annexure P-4).

During the pendency of the dispute, the parties have

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

Vide order dated 16.09.2024, parties were directed to appear

CRM-M-45434-2024

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

genuineness of the compromise was called for.

The report dated 11.10.2024 has been received from Sub-

Divisional Judicial Magistrate, Phul, stating that the parties have entered into a

compromise, which is genuine, voluntary and without any inducement, threat,

promise or coercion from any corner.

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

CRM-M-45434-2024

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, FIR No.64, dated 06.06.2018, under Sections

420 and 34 IPC (Sections 465, 467, 468 & 471 IPC deleted later on) registered

at Police Station City Rampura, District Bathinda, with all the consequential

proceedings arising therefrom, is quashed qua the petitioners, on the basis of

compromise dated 13.08.2024 (Annexure P-4).

The present petition is hereby allowed.



                                                              (SANDEEP MOUDGIL)
         19.10.2024                                                JUDGE
         sham


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




 
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