Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shishpal vs State Of Rajasthan
2021 Latest Caselaw 16900 Raj

Citation : 2021 Latest Caselaw 16900 Raj
Judgement Date : 12 November, 2021

Rajasthan High Court - Jodhpur
Shishpal vs State Of Rajasthan on 12 November, 2021
Bench: Vinit Kumar Mathur

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Misc(Pet.) No. 6088/2021

1. Shishpal S/o Lal Chand, Aged About 34 Years, Sanvtsar, Tehsil Raisinghnagar, Dist. Sri Ganganagar (Raj.).

2. Lal Chand S/o Bhadar Ram, Aged About 62 Years, Sanvtsar, Tehsil Raisinghnagar, Dist. Sri Ganganagar (Raj.).

3. Gurjant S/o Balbeer Singh, Aged About 50 Years, Sanvtsar, Tehsil Raisinghnagar, Dist. Sri Ganganagar (Raj.).

4. Sunita W/o Shishpal, Aged About 32 Years, Sanvtsar, Tehsil Raisinghnagar, Dist. Sri Ganganagar (Raj.).

5. Kamla W/o Lal Chand, Aged About 60 Years, Sanvtsar, Tehsil Raisinghnagar, Dist. Sri Ganganagar (Raj.).

----Petitioners Versus

1. State Of Rajasthan, Through PP

2. Subhash S/o Kashiram, Aged About 55 Years, B/c Jat, R/o 32 PS Sanvtsar, Raisinghnagar, PS Sameja Kothi, Distt. Sri Ganganagar.

----Respondents

For Petitioner(s) : Ms. Kirti Pareek Mr. N.L. Joshi For Respondent(s) : Mr. S.K. Bhati, PP Mr. Naresh Tak

HON'BLE MR. JUSTICE VINIT KUMAR MATHUR

Judgment

12/11/2021

The present misc. petition has been filed for quashing the

FIR No.100/2021 registered at Police Station Sameja Kothi,

District Sri Ganganagar for the offences under Sections 323, 341,

307, 147, 148 and 149 of IPC.

(2 of 2) [CRLMP-6088/2021]

Heard learned counsel for the parties.

Learned counsel for the petitioner that parties have entered

into a compromise outside the Court.

The fact of compromise is not disputed by learned counsel

appearing for the respondent.

Learned counsel for the petitioner has relied upon the

judgment of the Hon'ble Supreme Court in the case of Gian

Singh vs. State of Punjab, (2012) 10 SCC 303, State of M.P.

V/s Laxmi Narayan & Ors. [AIR 2019 SC 1296] & Ram

Gopal and Ors. Vs. State of Madhya Pradesh (Criminal

Appeal No. 1489 and 1488 of 2012 decided on 29.09.2021)

and prays that the proceedings arising out of the FIR may be

quashed.

In view of the aforementioned compromise arrived at

between the parties and considering the fact that the compromise

is not disputed by learned counsel for the respondent as also

applying the law laid down in Gian Singh vs. State of Punjab

(Supra), State of M.P. V/s Laxmi Narayan & Ors. (Supra) &

Ram Gopal and Ors. Vs. State of Madhya Pradesh (Supra)

this Court deems it just and proper to invoke inherent powers

under Section 482 Cr.P.C.

Accordingly, the present misc. petition is allowed and the

impugned FIR No.100/2021 registered at Police Station Sameja

Kothi, District Sri Ganganagar for the offences under Sections 323,

341, 307, 147, 148 and 149 of IPC. is quashed.

(VINIT KUMAR MATHUR),J 70-Shahenshah/Vivek-

Powered by TCPDF (www.tcpdf.org)

 
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