Thursday, 21, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ajeet And Others vs State Of Haryana And Others
2024 Latest Caselaw 17993 P&H

Citation : 2024 Latest Caselaw 17993 P&H
Judgement Date : 26 September, 2024

Punjab-Haryana High Court

Ajeet And Others vs State Of Haryana And Others on 26 September, 2024

Author: Kirti Singh

Bench: Kirti Singh

           CRM-M-40281-2024                                                            1

           275
           IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                                                   CRM-M-40281-2024
                                                                   Date of Decision : 26.09.2024

           AJEET AND OTHERS

                                                                         .....Petitioners

                                                       Versus

           STATE OF HARYANA AND OTHERS
                                                                         .....Respondents

           CORAM: HON'BLE MS. JUSTICE KIRTI SINGH

           Present:            Mr. Saurabh Chobey, Advocate
                               for the petitioners.

                               Mr. Gaurav Bansal, DAG, Haryana.

                    Mr. Vishavjeet, Advocate
                    for respondents No. 2 to 5.
                                               ****
           KIRTI SINGH, J.(Oral)

The present petition has been filed under Section 528 of Bharatiya

Nagarik Suraksha Sanhita, 2023/Section 482 Cr.P.C. is for quashing of FIR

No.247 dated 10.10.2022 under Sections 148, 149, 323, 452, 506 of IPC registered

at Police Station Nangal Chaudhri, District Mahendergarh (Annexure P-1) along

with all the subsequent proceedings arising therefrom, on the basis of compromise

dated 08.08.2024 (Annexure P-2).

2. Heard learned counsel for the parties and also gone through the case

file.

3. This Court while issuing notice of motion vide order dated

21.08.2024, directed the parties to appear before the trial Court/Illaqa Magistrate

for recording their statements with regard to the compromise.

4. Pursuant to the aforesaid order, report dated 03.09.2024 has been

received from the Judicial Magistrate Ist Class, Narnaul. A perusal of the said

report reveals that statements of the concerned persons have been recorded in the

present case, who have stated that the matter has been settled between them and

the complainant has no objection in case the FIR in question is quashed. The

compromise effected between them is genuine, without any undue influence and

coercion.

5. The Full Bench of this Court in Kulwinder Singh and others vs. State

of Punjab, 2007 (3) RCR (Criminal) 1052, held that High Court has power under

Section 482 Cr.P.C. to allow the compounding of non-compoundable offence and

quash the prosecution where the High Court is of the view that the same was

required to prevent the abuse of the process of law or otherwise to secure the ends

of justice. This power of quashing is not confined to matrimonial disputes alone.

6. Hon'ble the Supreme Court in the case of Gian Singh vs. State of

Punjab and another, 2012 (4) RCR (Criminal) 543, had observed that in order to

secure the ends of justice or to prevent the abuse of process of Court, inherent

power can be used by this Court to quash criminal proceedings in which a

compromise has been effected. The relevant portion of para 57 of the said

judgment reads thus:-

"57. The position that emerges from the above discussion can be summarised thus: the power of the High Court in quashing a criminal proceeding or FIR or complaint in exercise of its inherent jurisdiction is distinct and different from the power given to a criminal court for compounding the offences under Section 320 of the Code. Inherent power is of wide plenitude with no statutory limitation but it

has to be exercised in accord with the guideline engrafted in such

power viz; (i) to secure the ends of justice or (ii) to prevent abuse of the process of any Court.

xxx xxx xxx. "

7. In view of the afore-referred judgments, perusing the report of the trial

Court regarding amicable settlement between the petitioner and the complainant,

this Court finds that quashing the FIR will accord a quietus to all disputes between

the parties and it is in the interest of both sides to bury the hatchet and lead a

peaceful life. Thus, no useful purpose would be served in continuing the

proceedings and in order to secure the ends of justice, the criminal proceedings in

the present case deserve to be quashed.

8. Resultantly, the present petition is allowed and FIR No.247 dated

10.10.2022 under Sections 148, 149, 323, 452, 506 of IPC registered at Police

Station Nangal Chaudhri, District Mahendergarh (Annexure P-1) and all other

consequential proceedings are quashed qua the petitioner on the basis of the

compromise dated 08.08.2024 (Annexure P-2), subject to payment of Rs.10,000/-

to be deposited in Poor Patient Welfare Fund, PGIMER, Chandigarh within a

period of one month.

(KIRTI SINGH) 26.09.2024 JUDGE Kavita

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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter