Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mukaddar Khan vs State Of Rajasthan (2025:Rj-Jd:8837)
2025 Latest Caselaw 7198 Raj

Citation : 2025 Latest Caselaw 7198 Raj
Judgement Date : 13 February, 2025

Rajasthan High Court - Jodhpur

Mukaddar Khan vs State Of Rajasthan (2025:Rj-Jd:8837) on 13 February, 2025

Author: Farjand Ali
Bench: Farjand Ali
[2025:RJ-JD:8837]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                S.B. Criminal Misc(Pet.) No. 1051/2025

Mukaddar Khan S/o Baabu Khan, Aged About 38 Years, R/o Ward
No.25 Sujangarh, Churu (Raj)
                                                                    ----Petitioner
                                    Versus
1.       State Of Rajasthan, Through Pp
2.       Tahira Bano W/o Mukaddar Khan, Aged About 35 Years,
         D/o Usmaan Ali Khan, R/o Ward No.31 Churu Kotwali,
         Churu (Raj)
                                                                 ----Respondents


For Petitioner(s)         :     Mr. Om Rajpurohit
For Respondent(s)         :     Mr. Vikram Singh Rajpurohit, Dy.G.A.
                                Mr. Ravindra Singh Bhati, Asst.G.A.
For Complainant           :     Mr. Rajendra



                HON'BLE MR. JUSTICE FARJAND ALI

Order

13/02/2025

1. The instant criminal misc. petition has been filed under

Section 482 Cr.PC/528 BNSS on behalf of the petitioner for

quashing of the entire proceeding pending against him in the

Court of learned Chief Judicial Magistrate Court, Churu

(hereinafter to be referred as 'the trial court') in Case

No.89/2020, arising out of FIR No.25/2019 registered at

Police Station Mahila Thana Churu, District Churu for the

offence under Sections 498-A and 406 of the IPC, on the

ground of compromise.

2. Learned counsel for the petitioner submits that the dispute in

this matter is inter se between the parties which does not

affect the societal interest or anyway disturb the tranquility

[2025:RJ-JD:8837] (2 of 4) [CRLMP-1051/2025]

or public peace. It is further submitted that both the parties

have settled their disputes through amicable settlement, for

which a compromise-deed has been executed and submitted

before the learned trial court.

3. It is also submitted by learned counsel for the petitioner that

the charge-sheet has been filed against the petitioner for the

offence under Sections 498-A and 406 of the IPC. It is

submitted that as the parties have entered into compromise,

there remains no controversy in between them and the

parties do not wish to continue the criminal proceedings

further.

4. Learned counsel for the petitioner has relied upon the

judgment passed by Hon'ble the Supreme Court in the case

of Gian Singh Vs. State of Punjab reported in (2012) 10

SCC 303.

5. On the other hand, learned counsel appearing for

complainant-respondent No.2 admits the fact of compromise

and submits that the complainant-respondent No.2 is willing

if the FIR and the proceedings are quashed on the basis of

compromise entered in between the parties.

6. Learned Deputy Government Advocate has opposed the

petition.

7. Heard learned counsel for the parties and perused the

material available on record more particularly the police

report, nature of allegation and the compromise deed

executed in between the parties. The parties to the lis have

resolved their dispute amicably and do not wish to continue

[2025:RJ-JD:8837] (3 of 4) [CRLMP-1051/2025]

the criminal proceedings and have jointly prayed for

quashing of the same.

8. Some of the offences alleged in this matter are

non-compoundable, however, Hon'ble Supreme Court in the

case of Gian Singh (supra) has propounded that if it is

convinced that offences are entirely personal in nature and

do not affect the public peace or tranquility and where it

feels that quashing of such proceedings on account of

compromise would bring about peace and would secure ends

of justice, the High Court should not hesitate to quash the

same by exercising the inherent powers vested in it. It is

observed that in such cases, the prosecution becomes a

lame prosecution and pursuing such a lame prosecution

would be a waste of time and energy that will also unsettle

the compromise and obstruct restoration of peace. This court

is aptly guided by the principles propounded by Hon'ble the

Supreme Court and feels that where the dispute is

essentially inter se between the parties, either they are

relatives, neighbours or having business relationship and

which does not affect the society at large, then in such

cases, with a view to maintain harmonious relationships

between the two sides, to end-up the dispute in between

them permanently as well as for restitution of relationship,

the High Court should exercise its inherent power to quash

the FIR and all other subsequent proceedings initiated

thereto.

[2025:RJ-JD:8837] (4 of 4) [CRLMP-1051/2025]

9. Here in this case, though some of the offences are not

compoundable but the parties have settled the dispute

amicably, the complainant-respondent No.2 do not wish to

continue the proceedings against the petitioner and, that is

essentially in between the parties, which is not affecting

public peace and tranquility, therefore, with a view to

maintain the harmony and to resolve the dispute finally in

between the parties, it is deemed appropriate to quash the

FIR and the entire proceedings undertaken in pursuance

thereof.

10. Accordingly the instant criminal misc. petition is allowed. The

entire proceeding pending in the Court of learned Chief

Judicial Magistrate Court, Churu in Case No.89/2020 arising

out of FIR No.25/2019 registered at Police Station Mahila

Thana Churu, District Churu are hereby quashed and set

aside.

11. The accused petitioner is acquitted from the charges and if

he is on bail, his bail bonds are discharged.

12. The stay petition is disposed of.

(FARJAND ALI),J 249-Ashutosh/-

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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter