Punjab-Haryana High Court
Present:- Mr. J.S.Saneta vs Petitioner Seeks Quashing Of Fir … on 3 March, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
-.-
Crl. Misc. No. 5540 of 2009
Date of Decision:- 3.3.2009
Naveen Nayyar Versus U.T.Chandigarh & Anr.
Present:- Mr. J.S.Saneta, Advocate, for the petitioner.
M.M.S.BEDI. (J) (Oral)
Petitioner seeks quashing of FIR registered at the instance of
respondent No.2 against petitioner and his brother Parveen Nayyar on the
basis of compromise. The compromise has been placed on record.
It appears that Parveen Nayyar has not approached this Court for
quashing of FIR. Partial quashing of FIR does not seem to be appropriate in
the present case.
Present petition is dismissed with liberty to file a fresh petition
after arraigning all the accused in the petition.
March 3, 2009 (M.M.S.Bedi) tripti Judge