CRM No. M-4625 of 2009 1
In the High Court of Punjab and Haryana at Chandigarh
CRM No. M-4625 of 2009
Date of Decision: 19.03.2009
Balram .....Petitioner
Versus
State of Punjab .....Respondent
CRM No. M-4627 of 2009
Date of Decision: 19.03.2009
Ajay Kumar …..Petitioner
Versus
State of Punjab …..Respondent
Coram Hon’ble Mr. Justice K. C. Puri
Present:- Petitioners Ajay Kumar and Balram in person.
Mr. P. S. Bajwa, AAG, Punjab.
K. C. Puri, J (Oral)
By this order, I intend to dispose of CRM No. M-4625 of 2009,
titled Balram v. State of Punjab and CRM No. M-4627 of 2009, titled Ajay
Kumar v. State of Punjab, as both arise from the same FIR.
This is a petition for quashing of the FIR No. 174 dated
6.11.1998, Police Station Khuian Sarwar, Under Section 326, 324, 148 and
149 IPC.
The case was put up before Lok Adalat and the statements of
the complainants were recorded in which Ajay Kumar and Balram have
stated that they have effected compromise with each other and have stated
that they do not want to proceed with the instant case. Compromise Ex.C1
has been placed on file.
Learned State counsel has stated at bar that he has no objection
in quashing the FIR.
This is a dispute which has been amicably settled between the
parties. It is a case of cross version and compromise has also been effected
in the cross case.
So, in view of compromise and in view of authority reported as
CRM No. M-4625 of 2009 2
Kulwinder Singh and others v. State of Punjab and others 2007(3) RCR
(Criminal), 1052, FIR No.174 dated 6.11.1998, Under Sections 326, 324,
148 and 149 IPC, registered at Police Station Khuian Sarwar, stands
quashed. Further proceedings in pursuant to that also stands quashed.
March 19, 2009 ( K. C. Puri ) mamta Judge