IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Criminal Misc. -M No. 30531 of 2008 (O&M)
Date of decision : January 15, 2009
Alok Ahluwalia and another
....Petitioners
versus
State of Punjab and another
....Respondents
Coram: Hon'ble Mr. Justice Pritam Pal
Present : Mr. Deepak Sabharwal, Advocate for the petitioners
Mr. Vishal Munjal, DAG Punjab
Mr. Vikas Singh, Advocate for respondent no. 2
Pritam Pal,J. (Oral)
Petitioners have brought this petition under Section 482 of the
Code of Criminal Procedure for quashing of F.I.R. No. 201 dated 1.7.2008
registered under Sections 307, 420, 406, 498-A, 506 of the Indian Penal
Code read with sections 4,5 of Protection of Women from Domestic
Violence Act, 2005 and Section 23 of Juvenile Justice Care and Protection
of Children Act, 2000 at Police Station City Kapurthala and all subsequent
proceedings arising therefrom.
Without going into any further details, suffice it to say that the
aforesaid case was registered at the instance of respondent no. 2 Harvinder
Kaur complainant who is present in the Court and identified by his counsel
Sh. Vikas Singh. On the query put to the complainant, she states that the
matter has been settled amicably and now she is residing with petitioner no.
Criminal Misc. -M No. 30531 of 2008 (O&M) -2-
1 her husband happily. In this regard, compromise deed/affidavit dated
19.11.2008 Annexure P/2 is also placed on the file.
In the given facts and circumstances, this Court feels that no
useful purpose would be served if the proceedings in the case in hand are
allowed to continue. Moreover, it would also be in the interest of peace and
harmony between the parties to close the chapter of this case.
In the result, this petition succeeds and consequently, F.I.R. No.
201 dated 1.7.2008 registered under Sections 307, 420, 406, 498-A, 506
of the Indian Penal Code read with sections 4,5 of Protection of Women
from Domestic Violence Act, 2005 and Section 23 of Juvenile Justice Care
and Protection of Children Act, 2000 at Police Station City Kapurthala and
all subsequent proceedings arising therefrom, are hereby ordered to be
quashed, qua the petitioners.
( Pritam Pal )
January 15, 2009 Judge
'dalbir'