Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jaya Bhati vs State Of Rajasthan (2026:Rj-Jd:13807)
2026 Latest Caselaw 4449 Raj

Citation : 2026 Latest Caselaw 4449 Raj
Judgement Date : 24 March, 2026

[Cites 6, Cited by 0]

Rajasthan High Court - Jodhpur

Jaya Bhati vs State Of Rajasthan (2026:Rj-Jd:13807) on 24 March, 2026

[2026:RJ-JD:13807]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                S.B. Criminal Misc(Pet.) No. 1506/2026

Jaya Bhati Spouse/o Rahul Chouhan, Aged About 33 Years, D/o
Late Shri Ramanarayan Bhati, Aged About 33 Years, R/o D-404,
Swastik Residency, Kadodara Road, Kumbhariya, Suart, Gujarat,
At Present Opp Of D-Mart, New Pali Raod, Jodhpur, Rajasthan.
                                                                      ----Petitioner
                                      Versus
1.       State Of Rajasthan, State Of Rajasthan Through Public
         Prosecutor.
2.       Rahul Chouhan S/o Bharat Chouhan, Bheru Chouk, Near
         Ayurvedic Hospital, Tehsil Sumerpur, Dist. Pali, Rajasthan
                                                                   ----Respondents


For Petitioner(s)           :     Mr. Rajendra Singh
For Respondent(s)           :     Mr. Pawan Kumar, PP
                                  Dr. Sanjana Dhanadiya



      HON'BLE MR. JUSTICE BALJINDER SINGH SANDHU

Order

24/03/2026 This criminal misc. petition under Section 528 of BNSS

has been filed for quashing of proceedings pending before the

court of learned Special Additional Chief Judicial Magistrate

(PCPNDT Cases), Jodhpur Metropolitan, Jodhpur in Criminal

Regular Case No.102/2021 (arising out of FIR No.122/2021

registered at P.S. Mahila Thana (Jodhpur City West), District

Jodhpur City West), titled as "State Vs. Rahul Chouhan", whereby

the learned trial court vide order dated 12.02.2026 has attested

compromise under Section 406 IPC, however, has refused to attest

the compromise to the extent of offence under Section 498-A IPC,

as being non-compoundable.

(Uploaded on 25/03/2026 at 10:14:17 AM)

[2026:RJ-JD:13807] (2 of 4) [CRLMP-1506/2026]

Learned counsel for the petitioner submits that compromise

has been arrived at between the parties and the matter has been

settled amicably.

Learned counsel for the respondent No.2 does not dispute

the factum of compromise arrived at between the parties.

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

(Uploaded on 25/03/2026 at 10:14:17 AM)

[2026:RJ-JD:13807] (3 of 4) [CRLMP-1506/2026]

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 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."

Keeping in view the observations made by Hon'ble Supreme

Court in Gian Singh's case (supra) this Court is of the opinion

that it is a fit case, wherein criminal proceedings pending against

the petitioner can be quashed while exercising powers under

Section 528 of BNSS.

(Uploaded on 25/03/2026 at 10:14:17 AM)

[2026:RJ-JD:13807] (4 of 4) [CRLMP-1506/2026]

Accordingly, this criminal misc. petition is allowed; the

criminal proceedings pending qua the petitoner before the court of

learned Special Additional Chief Judicial Magistrate (PCPNDT

Cases), Jodhpur Metropolitan, Jodhpur in Criminal Regular Case

No.102/2021 (arising out of FIR No.122/2021 registered at P.S.

Mahila Thana (Jodhpur City West), District Jodhpur City West),

titled as "State Vs. Rahul Chouhan", are hereby quashed.

Stay application and all pending applications, if any, stands

disposed of accordingly.

(BALJINDER SINGH SANDHU),J 58-Sanjay/-

(Uploaded on 25/03/2026 at 10:14:17 AM)

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter