Citation : 2024 Latest Caselaw 6169 Raj/2
Judgement Date : 19 October, 2024
[2024:RJ-JP:43836]
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. Criminal Miscellaneous (Petition) No. 6675/2024
1. Ratan Kumar Meena @ Dilkhush Meena S/o Hanuman
Meena, R/o Village Alinagar, Tehsil Aligarh, District Tonk.
2. Gaurav Meena S/o Premraj Meena, R/o Village Alinagar,
Tehsil Aligarh, District Tonk.
3. Murarilal Meena S/o Ramdayal Meena, R/o Village
Mahmood Nagar, Devli, District Tonk.
----Petitioners
Versus
1. State Of Rajasthan, Through P.p.
2. Devishankar S/o Ramdhan Meena, R/o Aadalwada,
Chouth Ka Barwada, District Sawai Madhopur.
----Respondents
For Petitioner(s) : Mr. Nitesh Dadhich For Respondent(s) : Mr. M.S. Shekhawat, PP Mr. Rishi Raj Singh Rathore, PP
HON'BLE MR. JUSTICE SAMEER JAIN
Order
19/10/2024
1. This petition under Section 528 B.N.S.S. is filed, with a
prayer to quash the FIR No.184/2024 registered at Police Station
Karwar, District Bundi for offences under Sections 189(2), 126(2),
115(2), 119(1), 307 of B.N.S. on the basis of compromise
effectuated between the parties herein, in respect of their inter-se
dispute.
2. Learned counsel for both the parties have submitted that the
dispute at hand is inter-se private in nature, which has been
resolved by the parties amicably.
3. Heard and considered.
[2024:RJ-JP:43836] (2 of 2) [CRLMP-6675/2024]
4. At the outset, this Court deems it appropriate to place reliance upon the judgment passed by the Hon'ble Apex Court in Gian Singh Vs. State of Punjab [(2012) 10 SCC 303] and Ramgopal Vs. The State of Madhya Pradesh reported in [2022 (14) SCC 531], relevant portion of which is reproduced below:
"12. The High Court, therefore, having regard to the nature of the offence and the fact that parties have amicably settled their dispute and the victim has willingly consented to the nullification of criminal proceedings, can quash such proceedings in exercise of its inherent powers under Section 482 Cr.P.C., even if the offences are non- compoundable."
5. In view of the position of law laid down by the Hon'ble Apex
Court in aforementioned case, and considering the personal nature
of dispute, which has been amicably settled between parties, this
Court deems it just and proper to allow the present misc. petition.
Compromise is taken on record.
6. Considering the aforementioned, the present criminal
miscellaneous petition is allowed and the FIR No. 184/2024
registered at Police Station Karwar, District Bundi with all
consequential proceedings, are hereby quashed and set aside.
7. Accordingly, the instant petition is allowed. Pending
application(s), if any, stand disposed of.
(SAMEER JAIN),J
Neeru/s-405
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!