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

Amarpreet Singh vs State Of Rajasthan (2026:Rj-Jd:14838)
2026 Latest Caselaw 4943 Raj

Citation : 2026 Latest Caselaw 4943 Raj
Judgement Date : 1 April, 2026

[Cites 11, Cited by 0]

Rajasthan High Court - Jodhpur

Amarpreet Singh vs State Of Rajasthan (2026:Rj-Jd:14838) on 1 April, 2026

[2026:RJ-JD:14838]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                S.B. Criminal Misc(Pet.) No. 2445/2026

1.       Amarpreet Singh S/o Shri Rashbeg Singh, Aged About 63
         Years, Resident Of 13 Z, Tehsil And District Sri
         Ganganagar, Currently Resident Of House No. 22, Sector
         9-A, Chandigarh.
2.       Surinderjeet Kaur D/o Hargopal Singh, Aged About 80
         Years, W/o Shri Sarvjit Singh, Resident Of House
         No.1257, Sector No. 44B, Chandigarh.
                                                                          ----Petitioners
                                           Versus
1.       State Of Rajasthan, Through Pp
2.       Gurpreet Singh Sandhu S/o Shri Gurbaksh Singh Sandhu,
         Resident Of 7444 Brighton Pl Dublic California 94568,
         Usa.
                                                                        ----Respondents


For Petitioner(s)                :     Mr. Ashok Khilery
For Respondent(s)                :     Mr. Ramesh Dewasi, PP
                                       Mr. Vaibhav Sharma


      HON'BLE MR. JUSTICE BALJINDER SINGH SANDHU

Order 01/04/2026

The instant criminal misc. petition under Section 528 of

BNSS has been filed by the petitioner seeking quashing of criminal

proceedings in Original Criminal Case No.62/2026(110/14)

pending before the Court of learned Additional Chief Judicial

Magistrate No.1, Sriganganagar, for the offence under Sections

420, 463, 464, 465, 466, 467, 471, 120-B of the IPC.

Learned counsel for the parties submitted that the parties

have settled their disputes and have arrived at a compromise.

The Hon'ble Apex Court while answering a reference in the

case of Gian Singh Vs. State of Punjab & Anr. reported in JT

2012(9) SC - 426 has held as below:-

"57. The position that emerges from the above discussion can be summarised thus: the power of the

(Uploaded on 01/04/2026 at 07:01:05 PM)

[2026:RJ-JD:14838] (2 of 3) [CRLMP-2445/2026]

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 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 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, High Court may quash criminal proceedings if in its view, because of the compromise between the offender and victim, the possibility of conviction is remote and bleak and continuation of criminal case would put accused to great oppression and prejudice and extreme injustice would be caused to him by not quashing the criminal case despite full and

(Uploaded on 01/04/2026 at 07:01:05 PM)

[2026:RJ-JD:14838] (3 of 3) [CRLMP-2445/2026]

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 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 affirmative, the High Court shall be well within its jurisdiction to quash the criminal proceeding."

He, therefore, prayed that the impugned criminal

proceedings may kindly be quashed.

Learned counsel for the complainant concurs the factum of

compromise and submits that in view of the compromise, the

complainant is not inclined to further prosecute the petitioners.

In view of compromise arrived at between the parties and

applying the ratio in decision of Gian Singh (Supra) and B.S.

Joshi (supra), this Court deems it just and proper to invoke

inherent powers under Section 528 of BNSS.

Accordingly, the present misc. petition is allowed. The

criminal proceedings in Original Criminal Case

No.62/2026(110/14) pending before the Court of learned

Additional Chief Judicial Magistrate No.1, Sriganganagar, for the

offence under Sections 420, 463, 464, 465, 466, 467, 471, 120-B

of the IPC, are quashed.

(BALJINDER SINGH SANDHU),J 170-Hanuman/-

(Uploaded on 01/04/2026 at 07:01:05 PM)

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