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

Roop Singh vs State Of Haryana
2025 Latest Caselaw 6259 P&H

Citation : 2025 Latest Caselaw 6259 P&H
Judgement Date : 16 December, 2025

[Cites 13, Cited by 0]

Punjab-Haryana High Court

Roop Singh vs State Of Haryana on 16 December, 2025

       IN THE HIGH COURT OF PUNJAB AND HARYANA
                      AT CHANDIGARH

                                                    CRM-M-10310-2024
                                                    CRM-M-10136-2024
                                                    CRM-M-10138-2024
                                               Reserved On: 01.12.2025
                                           Date of Decision: 16.12.2025
                                           Uploaded On:          16.12.2025


                                               CRM-M-10310-2024

ROOP SINGH                                                   ......Petitioner


                           VERSUS


STATE OF HARYANA                                           .......Respondent


                                                 CRM-M-10136-2024


ROOP SINGH                                                   ......Petitioner


                           VERSUS


STATE OF HARYANA                                           .......Respondent


                                                   CRM-M-10138-2024


ROOP SINGH                                                    ......Petitioner


                           VERSUS


STATE OF HARYANA                                           .......Respondent


CORAM : HON'BLE MR. JUSTICE VINOD S. BHARDWAJ


                           *****


                                1 of 9
             ::: Downloaded on - 17-12-2025 00:48:45 :::
 CRM-M-10310-2024 and other connected matters                               -2-



Present: -    Ms. Deepa Singh, Advocate (Amicus Curiae)
              Ms. Chhavi Sharma, AAG, Haryana.

                                  *****
VINOD S. BHARDWAJ, J.

These three petitions have been filed seeking quashing of the

proceedings arising of the proclamation order and the subsequent criminal

case, in view of the fact that the parties have amicably settled their dispute

and the petitioner has duly honoured the underlying financial liability. The

details of each case are tabulated as under:-

Sr. No. NACT/Complaint No. Title Date of order FIR No. and of date proclamation

1. NACT-1255-2018 Sh. Khatu 17.08.2022 791 dated Oil and 16.09.2022 General under Mill versus Section 174-

                                   Roop Singh                 A of the IPC
                                                              at     Police
                                                              Station Sirsa
                                                              City,
                                                              District
                                                              Sirsa
 2.          NACT-1336-2018        M/s     R.K. 24.08.2023    694 dated
                                   Enterprises                01.09.2023
                                   versus Roop                under
                                   Singh                      Section 174-
                                                              A of the IPC
                                                              at     Police
                                                              Station Civil
                                                              Line Sirsa.
 3.          NACT-1336-2018        M/s     R.K. 20.08.2022    709 dated
                                   Enterprises                01.09.2022
                                   versus Roop                under
                                   Singh                      Section 174-
                                                              A of the IPC
                                                              at     Police
                                                              Station Sirsa
                                                              City


2. It is also evident that Counsel for the petitioner has not been

2 of 9

CRM-M-10310-2024 and other connected matters -3-

appearing in the present case for last two dates. No one has appeared even

today. Further wait is not justified. Hence, the cases are being decided by on

merits by nominating an amicus. Ms. Deepa Singh, Advocate is appointed as

an Amicus to assist the Court. She has gone through the Court file and has

assisted the Court.

3. However, the facts of the present case are being taken from

CRM-M-10310-2025.

4. The above petition has been filed for seeking quashing of the

proclamation order dated 17.08.2022 passed in Case No. NACT-1255-2018

titled Sh. Khatu Oil and General Mill v. Roop Singh, as well as FIR No. 791

dated 16.09.2022 registered under Section 174-A IPC at Police Station Sirsa

City, District Sirsa, together with all consequential proceedings arising

therefrom, inasmuch as the parties have amicably resolved their dispute and

the petitioner has already returned the cheque amount and the complaint

stands withdrawn.

5. The facts of the present case, as evident from a perusal of the

petition, are that in discharge of a pre-existing liability, the petitioner had

issued a cheque in favour of the complainant, which, upon presentation, was

dishonoured by the petitioner's banker for 'insufficiency of funds'. The

complainant, after complying with the statutory requirements, instituted

proceedings under Section 138 of the Negotiable Instruments Act, whereupon

the petitioner was summoned and remained present before the Court on all

dates except for 14.09.2021. Owing to his absence on that date, his bail was

cancelled and upon his subsequent non-appearance, proclamation proceedings

were initiated, culminating in an order declaring him a proclaimed person. In

3 of 9

CRM-M-10310-2024 and other connected matters -4-

consequence of such proclamation, an FIR was registered against the

petitioner under Section 174-A of the IPC.

6. Subsequently, the petitioner and the complainant amicably

resolved their dispute and the petitioner returned the entire cheque amount

along with the compensation payable.

7. The complainant thereafter appeared before the learned Trial

Court and made a written statement acknowledging full satisfaction of his

claim and expressing his desire not to pursue the complaint any further.

8. On the basis of the complainant's statement, the proceedings

under Section 138 of the NI Act were permitted to be withdrawn vide order

dated 29.01.2024 and were accordingly dismissed.

9. It is the petitioner's case that, the substantive dispute having been

settled in its entirety and the underlying financial liability having been

discharged, no useful purpose would now be served by continuation of the

FIR or by maintaining the petitioner's status as a proclaimed person.

10. Counsel appearing for the state contends that the offence

contemplated under Section 174-A of the IPC constitutes an independent and

substantive penal provision, the commission of which attains completion upon

the failure of an individual to appear before the Court, after being duly

proclaimed as per Section 82 of the Cr.P.C. It is contended that the subsequent

compromise between the parties, the settlement of the underlying dispute or

even the eventual withdrawal or extinguishment of the proclamation

proceedings does not expunge the act constituting the offence under Section

174-A, as the liability for such non-appearance is distinct from the merits of

the original complaint.

4 of 9

CRM-M-10310-2024 and other connected matters -5-

11. I have heard the counsel for the parties and have gone through

the documents appended with the present petition.

12. Undisputedly, the dispute between the private parties concerning

the cheque amount has already been resolved, inasmuch as the substantive

controversy has been fully settled and the underlying financial liability has

been duly discharged.

13. In Baldev Chand Bansal v. State of Haryana and another

(CRM-M-43813-2018, decided on 29.01.2019), a co-ordinate Bench of this

Court has held as under:-

"Prayer in this petition is for quashing of FIR No. 64

dated 15.02.2017 filed under Section 174-A of the Indian

Penal Code registered at Police Station Sector-5,

Panchkula and all other subsequent proceedings arising

thereof as well as order dated 24.10.2016 passed by the

trial Court vide which a direction was issued to register

the aforesaid FIR.

xxxxxxx

Learned counsel for the petitioner has relied upon the

decisions rendered by this Court in "Vikas Sharma vs.

Gurpreet Singh Kohli and another (supra), 2017, (3)

L.A.R.584, Microqual Techno Limited and others Vs. State

of Haryana and another, 2015 (32) RCR (Crl.) 790 and

"Rajneesh Khanna Vs. State of Haryana and another"

2017(3) L.A.R. 555 wherein in an identical circumstance,

this Court has held that since the main petition filed under

5 of 9

CRM-M-10310-2024 and other connected matters -6-

Section 138 of the Act stands withdrawn in view of an

amicable settlement between the parties, therefore,

continuation of proceedings under Section 174A of IPC

shall be nothing but an abuse of the process of law.

xxxxxx

In view of the same, I find merit in the present petition and

accordingly, present petition is allowed and the impugned

order dated 24.10.2016 passed by Judicial Magistrate, 1st

Class, Panchkula as well as FIR No.64 dated 15.02.2017

registered under Section 174-A of the Indian Penal Code

at Police Station Sector-5, Panchkula and all other

subsequent proceedings arising thereof, are hereby

quashed."

14. A perusal of the above judgment would show that in a similar

case where FIR was registered under Section 174-A IPC pursuant to an order

passed by the Trial Court in proceedings under Section 138 of the Negotiable

Instruments Act, 1881, while declaring petitioner therein as proclaimed

offender, a co-ordinate Bench after relying upon various judgments observed

that once the main petition under Section 138 of the Act stands withdrawn in

view of an amicable settlement between the parties, continuation of

proceedings under Section 174-A IPC is nothing but an abuse of the process

of law. The said aspect was one of the main consideration for allowing the

petition and setting aside the order declaring the petitioner therein as

proclaimed person as well as quashing of FIR under Section 174-A IPC.

15. Another co-ordinate Bench of this Court in a case titled as Ashok

6 of 9

CRM-M-10310-2024 and other connected matters -7-

Madan versus State of Haryana and another, reported as 2020(4) RCR

(Criminal) 87 has also held as under:-

"No doubt, the learned counsel for the respondent has

vehemently argued that the offence under Section 174A

I.P.C. is independent of the main case, therefore, merely

because the main case has been dismissed for want of

prosecution, the present petition cannot be allowed,

however, keeping in view the fact that the present FIR was

registered only on account of absence from the

proceedings in the main case which had been subsequently

regularised by the court while granting bail to the

petitioner, the default stood condoned. In such

circumstances, continuation of proceedings under Section

174A I.P.C. Shall be abuse of the process of court.

Accordingly, the petition is allowed. FIR No.446 dated

21.08.2017, registered under Section 174A I.P.C. At

Police Station Kotwali, District Faridabad, as well as

consequential proceedings shall stand quashed."

16. Reiterating the same principle, in case of Hitesh H. Shah (supra),

continuation of proceedings under Section 174-A IPC were held to be abuse

of the process of law, once main dispute between the parties has already

ended.

17. Under these circumstances, once the very complaint case under

Section 138 of the Negotiable Instruments Act, 1881, filed against the present

petition stands withdrawn, on the basis of compromise, continuation of FIR

7 of 9

CRM-M-10310-2024 and other connected matters -8-

bearing No.200 dated 31.08.2016 under Section 174-A of IPC, 1860

registered at Police Station Bhiwani Civil, District Bhiwani, is nothing but an

abuse of process of law. In this regard reliance can also be placed upon

judgment rendered by this Court in the case of Microqual Techno Limited and

others versus State of Haryana and another (supra), which has also been

followed in Jitender Singh versus State of Haryana and another (CRM-M-

47891-2021, decided on 16.11.2021).

18. The Supreme Court in the case of Daljit Singh v. State of

Haryana reported as 2025 SCC OnLine SC 1 has clarified that while Section

82 of the Code of Criminal Procedure is intended to secure the presence of an

accused by declaring him an absconder for evading legal process, Section

174A of the Indian Penal Code creates a distinct substantive offence for failure

to appear in compliance with such a proclamation. The offence under Section

174A is complete the moment the accused fails to appear at the specified time

and place and may continue even if the proclamation under Section 82 is

subsequently withdrawn. However, if the accused is ultimately acquitted of

the principal offence for which the proclamation was issued, the proceedings

under Section 174A would not subsist.

19. Accordingly, these petitions are allowed and proclamation under

FIRs tabulated below:

Sr. No. NACT/Complaint No. Title Date of order FIR No. and of date proclamation

1. NACT-1255-2018 Sh. Khatu 17.08.2022 791 dated Oil and 16.09.2022 General under Mill versus Section 174-

                                  Roop Singh                A of the IPC
                                                            at     Police
                                                            Station Sirsa

                                      8 of 9

 CRM-M-10310-2024 and other connected matters                                  -9-


                                                                   City,
                                                                   District
                                                                   Sirsa
 2.             NACT-1336-2018      M/s     R.K. 24.08.2023        694 dated
                                    Enterprises                    01.09.2023
                                    versus Roop                    under
                                    Singh                          Section 174-
                                                                   A of the IPC
                                                                   at     Police
                                                                   Station Civil
                                                                   Line Sirsa.
 3.             NACT-1336-2018      M/s     R.K. 20.08.2022        709 dated
                                    Enterprises                    01.09.2022
                                    versus Roop                    under
                                    Singh                          Section 174-
                                                                   A of the IPC
                                                                   at     Police
                                                                   Station Sirsa
                                                                   City


along with all subsequent proceedings emanating therefrom, are quashed qua

the petitioner herein. However, the same would be subject to payment of costs

of Rs.15,000/-" to be deposited by the petitioner(s) in each petition, with the

"Red Cross Old Age Home, Account No.50100286016319, IFSC Code:

HDFC0004030, HDFC Bank Sector-15, Panchkula", within two months

from receipt of certified copy of this order.





                                             (VINOD S. BHARDWAJ)
DECEMBER 16, 2025                                     JUDGE
Vishal Sharma


                     Whether speaking/reasoned         :      Yes/No
                     Whether Reportable                :      Yes/No




                                        9 of 9

 

 
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