Citation : 2025 Latest Caselaw 4859 P&H
Judgement Date : 7 November, 2025
CRM-M-56528-2025 1
266 IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
CRM-M-56528-2025
Date of Decision:07.11.2025
GURPREET RAM @ MANI AND OTHERS ...Petitioners
Vs.
STATE OF PUNJAB AND ANOTHER ...Respondents
CORAM:- HON'BLE MR. JUSTICE RAJESH BHARDWAJ
Present: Mr. Pulkit Garg, Advocate for the petitioner.
Ms. Alisha Soni, AAG, Punjab.
Ms. Pragti Kumari, Advocate for respondent No.2.
RAJESH BHARDWAJ, J. (Oral)
Present petition has been filed praying for quashing of FIR
No.0198, dated 20.07.2024, under Sections 34, 126, 115(2), 118, 121 & 122 of
BNS, 2023 (Section 118(2) BNS added later on), registered at Police Station
Phillaur, District Police Jalandhar along with all consequential proceedings
arising therefrom on the basis of compromise dated 24.10.2024 (Annexure P-
2). Further prayer has been made for staying the further proceedings arising
out of FIR during the pendency of the present petition.
2. FIR in question was got registered by complainant-respondent
No.2 and the investigation commenced thereon. However, with the
intervention of respectables, finally the parties arrived at settlement and they
resolved their inter se dispute, which is apparent from Compromise Deed,
annexed as Annexure P-2. On the basis of the compromise, petitioners are
invoking the inherent power of this Court by praying that continuation of these
proceedings would be a futile exercise and an abuse of process of the Court
and thus, the FIR in question and all the subsequent proceedings arising
therefrom may be quashed in the interest of justice.
1 of 5
3. This Court vide order dated 09.10.2025 directed the parties to
appear before the Trial Court/Illaqa Magistrate for recording their statements,
as contended before the Court, and the Trial Court/Illaqa Magistrate was also
directed to send its report.
4. Status report dated 06.11.2025, by way of affidavit of Sarwan
Singh Bal, PPS, Deputy Superintendent of Police, Sub Division Phillaur,
District Jalandhar (Rural), on behalf of respondent/State filed in Court today,
which is taken on record.
5. In pursuance to the same, learned Sub Divisional Judicial
Magistrate, Phillaur, has sent the report dated 31.10.2025 to this Court. With
the report, he has also annexed original statement of respondent No.2, namely,
Manjit Ram and original statements of petitioners, namely, Gurpreet Ram @
Mani, Deepak Kumar, Sahil Mahi and Sahil recorded on 17.10.2025 and
original statement of ASI Jaswinder Singh recorded on 27.10.2025. On the
basis of the statements, learned Sub Divisional Judicial Magistrate, Phillaur,
has concluded in the report that the compromise effected between the parties
is genuine/correct, voluntary, without any coercion or undue influence and
same is the result of free will of the parties. It has been mentioned therein that
the petitioners were not declared as proclaimed offenders.
6. I have heard learned counsel for the parties, perused the record
and the report sent by learned Sub Divisional Judicial Magistrate, Phillaur.
7. A bare perusal of statutory provision of the 528 of B.N.S.S.
would show that the High Court may make such orders, as may be necessary
to give effect to any order under this Code or to prevent abuse of the process
of any Court or otherwise to secure the ends of justice. Section 359 B.N.S.S. is
2 of 5
equally relevant for consideration, which prescribes the procedure for
compounding of the offences under the Bharatiya Nyaya Sanhita.
8. Keeping in view the nature of offences allegedly committed and
the fact that both the parties have amicably settled their dispute, the
continuation of criminal prosecution would be a futile exercise. The Hon'ble
Supreme Court in a number of cases including Narinder Singh and others
Versus State of Punjab and another, 2014 (6) SCC 466; B.S.Joshi and
others vs State of Haryana and another (2003) 4 Supreme Court Cases
675 followed by this Court in Full Bench case of Kulwinder Singh and
others Vs. State of Punjab and another, 2007(3) RCR 1052 have dealt with
the proposition involved in the present case and settled the law.
9. Thereafter, Hon'ble Supreme Court in Gian Singh vs State of
Punjab and another (2012) 10 Supreme Court Cases 303 further dealt with
the issue and the earlier law settled by the Supreme Court for quashing of the
FIR in State of Haryana vs Bhajan Lal, 1992 Supp (1) SCC 335. Para 61 of
the judgment reads as under:-
"61. 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. In what cases power to quash the criminal proceeding or complaint or F.I.R may be exercised where the offender and victim have settled their dispute would depend on the facts and circumstances of each case and no
3 of 5
category can be prescribed. However, before exercise of such power, the High Court must have due regard to the nature and gravity of the crime. Heinous and serious offences of mental depravity or offences like murder, rape, dacoity, etc. cannot be fittingly quashed even though the victim or victim's family and the offender have settled the dispute. Such offences are not private in nature and have serious impact on society. Similarly, any compromise between the victim and offender in relation to the offences under special statutes like Prevention of Corruption Act or the offences committed by public servants while working in that capacity, etc; cannot provide for any basis for quashing criminal proceedings involving such offences. But the criminal cases having overwhelmingly and pre- dominatingly civil flavour stand on a different footing for the purposes of quashing, particularly the offences arising from commercial, financial, mercantile, civil, partnership or such like transactions or the offences arising out of matrimony relating to dowry, etc. or the family disputes where the wrong is basically private or personal in nature and the parties have resolved their entire dispute. In this category of cases, the High Court may quash criminal proceedings if in its view, because of the compromise between the offender and the victim, the possibility of conviction is remote and bleak and continuation of the criminal case would put the accused to great oppression and prejudice and extreme injustice would be caused to him by not quashing the criminal case despite full and complete settlement and compromise with the victim. In other words, the High Court must consider whether it would be unfair or contrary to the interest of justice to continue with the criminal proceeding or continuation of the criminal proceeding would tantamount to abuse of process of law despite settlement and compromise between the victim and the wrongdoer and whether to secure the ends of justice, it is appropriate that criminal case is put to an end and if the answer to the above question(s) is in the affirmative, the High Court shall be well within its jurisdiction to quash the criminal proceeding."
4 of 5
10. Although present case pertains to an offence under Section 118(2)
BNS yet good sense has prevailed upon the parties and they have settled the
dispute and this Court accepts the settlement just to enhance the spirit of
brotherhood, peace and harmony between the parties.
11. Applying the law settled by Hon'ble Supreme Court in plethora of
judgments and this High Court, it is apparent that when the parties have
entered into a compromise, then continuation of the proceedings would be
merely an abuse of process of the Court and by allowing and accepting the
prayer of the petitioners by quashing the FIR would be securing the ends of
justice, which is primarily the object of the legislature enacting under Section
528 of B.N.S.S.
12. As a result, this Court finds that the case in hand squarely falls
within the ambit and parameters settled by judicial precedents and hence,
FIR No.0198, dated 20.07.2024, under Sections 34, 126, 115(2), 118, 121 &
122 of BNS, 2023 (Section 118(2) BNS added later on), registered at Police
Station Phillaur, District Police Jalandhar along with all consequential
proceedings arising therefrom on the basis of compromise dated 24.10.2024
(Annexure P-2) is hereby quashed qua the petitioners on the basis of
compromise. Needless to say that the parties shall remain bound by the terms
and conditions of the compromise and their statements recorded before the
Court below.
13. Petition stands allowed.
(RAJESH BHARDWAJ)
JUDGE
07.11.2025
kv
Whether speaking/reasoned : Yes/No
Whether reportable : Yes/No
5 of 5
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!