IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CRM No.M 32505 of 2008 (O&M)
Date of decision: 10.2.2009
Narender and others
...Petitioners
Versus
State of Haryana and another
...Respondents
CORAM: HON'BLE MR.JUSTICE HARBANS LAL
Present: Mr.Rahul Deswal, Advocate for the petitioners
Mr.Amit Kaushik, AAG, Haryana
Mr.Nonish Kumar, Advocate for respondent No.2- complainant
***
Harbans Lal, J.
This petition has been moved by Narender and others under
Section 482 of the Code of Criminal Procedure seeking quashing of FIR
No.255 dated 16.6.2008, (Annexure P-1) registered under Sections 420,
467, 468, 471, 506 read with Section 34 of the Indian Penal Code at Police
Station Civil Line, Karnal and all consequential proceedings arising
therefrom, on the ground of compromise (Annexure P- 2 ).
The grounds pleaded are that the parties have compromised the
matter with the intervention of the respectables, therefore, no useful purpose
would be served if the proceedings are allowed to continue. A compromise
deed dated 11.10.2008 (Annexure P-2) has been executed between the
parties. Complainant has also sworn an affidavit wherein he has stated that
he has no objection if the FIR in question is quashed as the matter has been
compromised.
CRM No.M 32505 of 2008 (O&M) -2-
Mr.Nonish Kumar, Advocate appearing on behalf of respondent
No.2 – complainant has also conceded this fact.
In view of the law laid down by the Full Bench of this Court in
re: Kulwinder Singh and others versus State of Punjab and another
2007(3) Recent Criminal Reports (Crl.) 1052, the Court is competent to
quash the proceedings on the basis of compromise. Sequelly, this petition
is accepted and FIR No.255 dated 16.6.2008, (Annexure P-1) registered
under Sections 420, 467, 468, 471, 506 read with Section 34 of the Indian
Penal Code at Police Station Civil Line, Karnal and all consequential
proceedings arising therefrom are hereby quashed.
February 10, 2009 (Harbans Lal) gsv Judge