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

Firoj & Others --Petitioners vs State Of Uttarakhand & Others
2024 Latest Caselaw 2534 UK

Citation : 2024 Latest Caselaw 2534 UK
Judgement Date : 5 November, 2024

Uttarakhand High Court

Firoj & Others --Petitioners vs State Of Uttarakhand & Others on 5 November, 2024

Author: Pankaj Purohit

Bench: Pankaj Purohit

                                                      2024:UHC:8106
     HIGH COURT OF UTTARAKHAND AT NAINITAL
           Criminal Writ Petition No.1102 of 2024

Firoj & others                                    --Petitioners
                              Versus

State of Uttarakhand & others                     --Respondents

Presence:-
     Mr. Shashi Kant Shandilya and Mr. Sachin Kumar Sharma,
     learned counsel for the petitioners.
     Mr. Kuldeep Singh Rawal, learned AGA assisted by Ms.
     Meenakshi Sharma, learned Brief Holder for the State.
     Mr. Vishwaketu Vaidya, learned counsel for respondent
     no.3/informant.

Hon'ble Pankaj Purohit, J.

1. By means of this writ petition, petitioners have put a challenge to the First Information Report No.0734 of 2024 under Sections 109(1), 190, 191(2), 191(3) of Bhartiya Nyaya Sanhita, 2023 dated 27.08.2024 registered with Police Station Manglore, District Haridwar annexure 1 to the writ petition. Alongwith the writ petition a joint compounding application has been moved by the petitioners as well as respondent no.3- Sahdat Ali/informant supported by affidavit, wherein it has been stated that respondent no.3 does not want to pursue the matter any further.

2. All the petitioners except petitioner no.9 as well as respondent no.3-informant are present before this Court. They are duly identified by their respective counsel. Petitioner no.9 could not appear before this Court as he cannot travel due to his ligament operation done on 14.10.2024. His presence is exempted.

3. On intervention of the elders of the locality and the family members, the parties have entered into compromise and they are ready to compound the offence

2024:UHC:8106 alleged against the petitioners.

4. Learned counsel for the petitioners submits that the FIR can be quashed on the basis of the Compounding Application No.01 of 2024 as it is a case where there is no injury sustained to any of the persons from the side of respondent no.3 as well as petitioners.

5. Per contra, learned counsel for the respondents- State orally submits that all the offences alleged in the first information report are non-compoundable and, therefore, the offence cannot be compounded. Moreover, the petitioners are involved in serious crime including offence under Section 109(1) i.e. 307 IPC.

6. In order to repel the argument advanced by learned counsel for the respondents-State, learned counsel for the petitioners pressed into service the judgment reported in (2014) 6 Supreme Court Cases 466 Narinder Singh and Others vs. State of Punjab & Another wherein the Hon'ble Supreme Court has allowed the compounding application for the offence under Section 307 of IPC where there was no injury caused.

7. I have perused the judgment referred by learned counsel for the petitioners.

8. Having considered the rival contention of learned counsel for the parties and having perused the compounding application supported by the affidavits, this Court is of the opinion that in the light of the judgment referred by learned counsel for the petitioners, the compounding application deserves to be allowed.

2024:UHC:8106

9. Accordingly, the compounding application is allowed. The First Information Report No.0734 of 2024, impugned in the writ petition, under Sections 109(1), 190, 191(2), 191(3) of Bhartiya Nyaya Sanhita, 2023 dated 27.08.2024 registered with Police Station Manglore, District Haridwar is hereby quashed and the entire proceedings pursuant to the aforesaid FIR shall also stand quashed.

10. Consequently, criminal writ petition also stands disposed of.

11. Pending application, if any, stands disposed of.

(Pankaj Purohit, J.) 05.11.2024

Arti ARTI SINGH Digitally signed by ARTI SINGH DN: c=IN, o=HIGH COURT OF UTTARAKHAND, ou=HIGH COURT OF UTTARAKHAND, 2.5.4.20=487ed955e722ba65aab55409e686c12fb83a19325e8b66890fbee418e7b69c0d, postalCode=263001, st=UTTARAKHAND, serialNumber=26DC90E00D839E3E8714131F235087D2D87E133C57E7F4A7B2E734BE2521F982, cn=ARTI SINGH Date: 2024.11.05 18:31:28 +05'30'

 
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