IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Criminal Misc. -M No. 20997 of 2008 (O&M)
Date of decision : January 15, 2009
Amanpreet Singh
....Petitioner
versus
State of Punjab and another
....Respondents
Coram: Hon'ble Mr. Justice Pritam Pal
Present : Mrs. KK Kahlon, Advocate for the petitioner
Mr. Vishal Munjal, DAG Punjab
Mr. Kuldeep Khandelwal, Advocate for respondent 2
Pritam Pal,J. (Oral)
Petitioner has brought this petition under Section 482 of the
Code of Criminal Procedure for quashing of F.I.R. No. 221 dated
17.7.2003 registered under Sections 452, 323, 324, 427, 148, 149 of the
Indian Penal Code at Police Station Banga, District Nawanshahr 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 Harbhajan
Singh complainant who is present in the Court and identified by his counsel
Sh. Kuldeep Khandelwal. Now the parties have settled the dispute amicably
with the intervention of the respectables and common relations. In this
regard, compromise deed dated 14.11.2007 Annexure P/2 is also placed on
the file.
Criminal Misc. -M No. 20997 of 2008 (O&M) -2-
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.
221 dated 17.7.2003 registered under Sections 452, 323, 324, 427, 148,
149 of the Indian Penal Code at Police Station Banga, District Nawanshahr
and all subsequent proceedings arising therefrom, are hereby ordered to be
quashed, qua the petitioner.
( Pritam Pal )
January 15, 2009 Judge
'dalbir'