High Court Punjab-Haryana High Court

Sanjay And Another vs State Of Haryana And Another on 9 January, 2009

Punjab-Haryana High Court
Sanjay And Another vs State Of Haryana And Another on 9 January, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH



                           Criminal Misc. -M No. 33907 of 2008 (O&M)
                           Date of decision : January 09, 2009


Sanjay and another
                                               ....Petitioners
                           versus

State of Haryana and another
                                               ....Respondents


Coram:         Hon'ble Mr. Justice Pritam Pal


Present :      Mr. Ashish Aggarwal, Advocate for the petitioners
               Mr. SS Patter, Sr. DAG Haryana
               Mr. Maharaj Kumar, Advocate for respondent no. 2


Pritam Pal,J. (Oral)

Petitiones have brought this petition under Section 482 of the

Code of Criminal Procedure for quashing of F.I.R. No. 225 dated

20.6.2007 registered under Sections 323, 420, 465, 467, 471, 506, 148, 149

of the Indian Penal Code at Police Station Assandh, District Karnal 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 Rajinder

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

Sh. Maharaj Kumar. Now the parties have settled the dispute amicably with

the intervention of the respectables and common relations. In this regard,

compromise deed/affidavit dated 18.12.2008 Annexure P/2 is also placed

on the file.

Criminal Misc. -M No. 33907 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.

225 dated 20.6.2007 registered under Sections 323, 420, 465, 467, 471,

506, 148, 149 of the Indian Penal Code at Police Station Assandh, District

Karnal and all subsequent proceedings arising therefrom are hereby

ordered to be quashed, qua the petitioners.




                                                      ( Pritam Pal )
January 09, 2009                                            Judge
  'dalbir'