Citation : 2026 Latest Caselaw 5231 Raj
Judgement Date : 7 April, 2026
[2026:RJ-JD:16064]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Misc(Pet.) No. 2715/2026
1. Rampal Khoja S/o Shri Karnaram Ji Khoja, Aged About 26
Years, Resident Of Birawas, Bilara, District Jodhpur.
2. Prakash Bawariya S/o Shri Parasram Ji Bawariya, Aged
About 24 Years, Resident Of Birawas, Bilara, District
Jodhpur.
3. Rakesh Dewasi S/o Shri Hakman Ram Ji, Aged About 25
Years, Resident Of Khejrala, Bilara, District Jodhpur.
----Petitioners
Versus
1. State Of Rajasthan, Through Pp
2. Harvendra Singh S/o Shri Sahab Singh, Aged About 32
Years, R/o Bawari Baroda, Tehsil Bayana, District
Bharatpur Raj..
----Respondents
For Petitioner(s) : Mr. Ramniwas Choudhary
For Respondent(s) : Mr. Ramesh Dewasi, PP
Mr. Tan Singh
HON'BLE MR. JUSTICE BALJINDER SINGH SANDHU
Order
07/04/2026 The instant criminal miscellaneous petition under Section
528 of the BNSS has been filed by the petitioners seeking
quashing of FIR No. 337/2025, registered at Police Station Bilara,
District Jodhpur Rural, for the offences under Sections 189(2),
126(2), 115(2), 324(5), 324(6), 310(2), 331(6) of the BNS and
Sections 3(1)(r), 3(1)(s), and 3(2)(va) of the SC/ST Act.
Learned counsel for the parties submit that the disputes
between the parties have been amicably settled and a compromise
has been arrived at.
(Uploaded on 07/04/2026 at 07:04:23 PM)
[2026:RJ-JD:16064] (2 of 3) [CRLMP-2715/2026]
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 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 complete
(Uploaded on 07/04/2026 at 07:04:23 PM)
[2026:RJ-JD:16064] (3 of 3) [CRLMP-2715/2026]
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 with 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 the compromise arrived at between the parties
and applying the ratio laid down in Gian Singh (supra), this Court
deems it just and proper to invoke its inherent powers under
Section 528 of the BNSS.
Accordingly, the present Criminal Miscellaneous Petition is
allowed. FIR No. 337/2025, registered at Police Station Bilara,
District Jodhpur Rural, for the offences under Sections 189(2),
126(2), 115(2), 324(5), 324(6), 310(2), 331(6) of the BNS and
Sections 3(1)(r), 3(1)(s) and 3(2)(va) of the SC/ST Act, along
with all subsequent criminal proceedings arising therefrom, are
hereby quashed qua the petitioners only, in view of the
compromise arrived at between the parties.
(BALJINDER SINGH SANDHU),J 115-Hanuman/-
(Uploaded on 07/04/2026 at 07:04:23 PM)
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!