High Court Punjab-Haryana High Court

Tarsem Kumar Sharma vs State Of Punjab And Anr on 8 August, 2008

Punjab-Haryana High Court
Tarsem Kumar Sharma vs State Of Punjab And Anr on 8 August, 2008
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                             CHANDIGARH.



                                           Criminal Misc.13421-M of 2008

                                 DATE OF DECISION : AUGUST 8, 2008



TARSEM KUMAR SHARMA                                   ....... PETITIONER(S)

                                 VERSUS

STATE OF PUNJAB AND ANR.                              .... RESPONDENT(S)



CORAM : HON'BLE MR. JUSTICE AJAI LAMBA



PRESENT: Mr. Jasdeep Singh, Advocate, for the petitioner(s).
         Mr. HS Brar, DAG, Punjab.
         Mr. AS Cheema, Advocate, for respondent No.2.



AJAI LAMBA, J. (Oral)

This petition has been filed under Section 482, Code of

Criminal Procedure, for quashing of FIR No.323 dated 22.11.2006 under

Sections 452, 506, 294, Indian Penal Code, Police Station, Sadar

Ferozepur, District Ferozepur.

The contention of the learned counsel for the petitioner is that

the dispute between the parties has been settled and they had entered into a

compromise on 15.5.2008 (Annexure P-1).

Complainant-respondent No.2/Amarjit Singh, as identified by

Shri A.S.Cheema, Advocate, is present in court, and states that with the

intervention of the respectables, all the disputes have been settled. The

parties want to live in peace and the complainant is not ready and willing to
Criminal Misc.13421-M of 2008 2

prosecute the petitioner.

Learned counsel for the respondent-State states that in view

of the compromise having been effected between the parties, he has no

objection if the FIR and the proceedings are quashed.

Having regard to the fact that the complainant has endorsed

the factum of compromise and would not be bringing any evidence to

court, continuance of the proceedings would not serve any legal purpose.

In view of the above, the petition is allowed. FIR No.323

dated 22.11.2006 under Sections 452, 506, 294, Indian Penal Code, Police

Station, Sadar Ferozepur, District Ferozepur, and subsequent proceedings

are quashed.

August 8, 2008                                           ( AJAI LAMBA )
Kang                                                             JUDGE