Citation : 2022 Latest Caselaw 2883 Raj
Judgement Date : 22 February, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Misc(Pet.) No. 1569/2021
1. Ramprasad S/o Girdhari Gurjar, Aged About 38 Years, R/o Ajitpura, Asind, District Bhilwara, Rajasthan.
2. Madhu S/o Pokhar Gurjar, Aged About 31 Years, R/o Borela Asind, District Bhilwara, Rajasthan.
----Petitioners
Versus
1. State of Rajasthan through Public Prosecutor
2. Vinod Kathat S/o Roshan Kathat, Aged About 43 Years, R/o Jaliya First, Beawar, District Ajmer, Rajasthan.
----Respondents
CONNECTED WITH
S.B. Criminal Misc(Pet.) No. 1410/2021
Mangu S/o Sh. Pratap Bhil, Aged About 47 Years, R/o Ajitpura, Panchayat Borela, Tehsil Asind, Police Station Asind, District Bhilwara.
----Petitioner
Versus
1. The State Of Rajasthan
2. Vinod Kathat S/o Shri Roshan, R/o Jaliya First, Beawer Sadar, Ajmer, Rajasthan.
----Respondents
For Petitioners-Ramprasad, Madhu : Mr. Mohit Sharma for Mr. Naman Mohnot
For Petitioner-Mangu : Ms. Shobha Prabhakar for Mr. N.K. Gurjar
For Respondent No.1-State : Mr. Mahipal Bishnoi, P.P.
For Respondent No.2-Vinod Kathat : Mr. D.K. Gaur
(2 of 5) [CRLMP-1569/2021]
HON'BLE MR. JUSTICE VIJAY BISHNOI
Order
22/02/2022
These criminal misc. petitions under Section 482 Cr.P.C. have
been filed by the petitioners with a prayer for quashing the FIR
No.46/2021 dated 24.02.2021 of Police Station Asind, District
Bhilwara for the offences punishable under Sections 420, 406 and
120-B IPC.
In the instant case the complainant-respondent No.2 has
filed the impugned FIR against the petitioners for the aforesaid
offences.
Learned counsel for the petitioners have submitted that on
the complaint filed on behalf of the complainant-respondent No.2,
proceedings under Sections 420, 406 and 120-B IPC are pending.
It is further contended by learned counsel for the petitioners that
the complainant-respondent No.2 and the petitioners have
compromised the matter and resolved the dispute between them
amicably.
Learned counsel for the petitioners have argued that since
the dispute has already been amicably settled between the parties
the impugned FIR for the aforesaid offences against the
petitioners may kindly be quashed.
Learned counsel for the complainant-respondent No.2 has
conceded that the dispute between the complainant-respondent
No.2 and the petitioners has already been settled and the
complainant-respondent No.2 does not want to press the
allegations levelled in the impugned FIR for the aforesaid offences.
(3 of 5) [CRLMP-1569/2021]
Pursuant to the direction given by this Court on 07.04.2021,
the compromise entered between the parties has been verified by
the Investigating Officer, who is investigating into the allegations
levelled in the impugned FIR and the factual report dated
08.11.2021 of this effect has been submitted by learned Public
Prosecutor.
Heard learned counsel for the parties as well as the learned
Public Prosecutor and perused the material available on record.
It is admitted that the dispute between the parties has
already been settled amicably and the same has been verified by
the Investigating Officer.
Today also learned counsel for the complainant-respondent
No.2 has categorically submitted that the complainant-respondent
No.2 does not want to press the allegations levelled in the
impugned FIR for the aforesaid offences as the dispute has
already been resolved between the parties.
Recently, the Hon'ble Supreme Court vide judgment dated
29.09.2021 rendered in Ramgopal & Anr. Vs. The State of
Madhya Pradesh (Criminal Appeal No.1489/2012) along with
Krishnappa & Ors. Vs. State of Karnataka (Criminal Appeal
No.1488/2012), after taking into consideration its earlier
decisions rendered in Gian Singh Vs. State of Punjab reported
in (2012) 10 SCC 303; Narinder Singh & Ors. Vs. State of
Punjab and Ors. reported in (2014) 6 SCC 466 and several
other judgments has held as under:-
"19. We thus sum-up and hold that as opposed to Section 320 Cr.P.C. where the Court is squarely guided by the compromise between the parties in respect of offences
(4 of 5) [CRLMP-1569/2021]
'compoundable' within the statutory framework, the extra- ordinary power enjoined upon a High Court under Section 482 Cr.P.C or vested in this Court under Article 142 of the Constitution, can be invoked beyond the metes and bounds of Section 320 Cr.P.C. Nonetheless, we reiterate that such powers of wide amplitude ought to be exercised carefully in the context of quashing criminal proceedings, bearing in mind: (i) Nature and effect of the offence on the conscious of the society; (ii) Seriousness of the injury, if any; (iii) Voluntary nature of compromise between the accused and the victim; & (iv) Conduct of the accused persons, prior to and after the occurrence of the purported offence and/or other relevant considerations."
In my opinion, the nature of the offences as alleged in the
impugned FIR is private in nature. There is no reason to doubt
that the complainant-respondent No.2 has not entered into
compromise voluntarily and there is nothing adverse in respect of
the conduct of the petitioners prior to and after the occurrence of
the purported offences.
Having considered the facts and circumstances of the case
and looking to the fact that the dispute between the parties has
already been settled amicably and the complainant-respondent
No.2 does not want to press the allegations levelled in impugned
FIR for the aforesaid offences, it is a fit case wherein the FIR
pending against the petitioners can be quashed while exercising
powers under Section 482 Cr.P.C.
Keeping in view the law laid down by the Hon'ble Supreme
Court in the case of Ramgopal (supra) and in the facts and
circumstances as noted above, this Court is of the opinion that it
is a fit case, wherein the FIR pending against the petitioners can
be quashed while exercising powers under Section 482 Cr.P.C.
(5 of 5) [CRLMP-1569/2021]
Accordingly, these criminal misc. petitions are allowed and
the FIR No.46/2021 dated 24.02.2021 of Police Station Asind,
District Bhilwara for the offences punishable under Sections 420,
406 and 120-B IPC is hereby quashed.
Stay petition is disposed of.
The factual report dated 08.11.2021 be taken on record.
(VIJAY BISHNOI),J
Abhishek Kumar S.Nos.18-19
Powered by TCPDF (www.tcpdf.org)
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!