High Court Punjab-Haryana High Court

Baljinder Singh And Another vs State Of Punjab And Another on 15 January, 2009

Punjab-Haryana High Court
Baljinder Singh And Another vs State Of Punjab And Another on 15 January, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH



                        Criminal Misc. -M No. 42831 of 2007 (O&M)
                        Date of decision : January 15, 2009


Baljinder Singh and another
                                            ....Petitioners
                        versus

State of Punjab and another
                                            ....Respondents


Coram:      Hon'ble Mr. Justice Pritam Pal


Present :   Mr. Amit Dhawan, Advocate for the petitioners
            Mr. KD Sachdeva, DAG Punjab
            Mr. KS Sekhon, Advocate for respondent no. 2


Pritam Pal,J. (Oral)

Petitioners Baljinder Singh and Balwinder Kaur have brought

this petition under Section 482 of the Code of Criminal Procedure for

quashing of F.I.R. No. 140 dated 27.11.2004 registered under Sections

498-A, 406 IPC and under sections 8 and 4 of the Dowry Prohibition Act

at Police Station Ahmedgarh, District Sangrur 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 Jeevan

Jyoti complainant who is present in the Court and identified by his counsel

Sh. KS Sekhon. The petitioners are stated to be distant relations of

respondent no. 2. In that Baljinder Singh is maternal uncle of her husband

whereas Balwinder Kaur is wife of Baljinder Singh. On the asking of the

Court, complainant-respondent no. 2 submits that the matter has been
Criminal Misc. -M No. 42831 of 2007 (O&M) -2-

settled amicably with the intervention of the respectables and common

relations qua the present petitioners. In this regard, compromise deed

dated 10.7.2007 Annexure P/4 is also placed on the file. She further

submits that she has no objection if the aforesaid case is quashed qua the

petitioners. The petitioners were earlier arrested and then released on bail

and now they are appearing regularly before the trial court.

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 qua the present petitions. 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.

140 dated 27.11.2004 registered under Sections 498-A, 406 IPC and under

sections 8 and 4 of the Dowry Prohibition Act at Police Station

Ahmedgarh, District Sangrur and all subsequent proceedings arising

therefrom, are hereby ordered to be quashed, qua the present petitioners

only.



                                                       ( Pritam Pal )
January 15, 2009                                             Judge
  'dalbir'