IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Criminal Misc. -M No. 20813 of 2008 (O&M)
Date of decision : January 21, 2009
Sunita Mehta and another
....Petitioners
versus
State of Punjab and others
....Respondents
Coram: Hon'ble Mr. Justice Pritam Pal
Present : Mr. Sandeep Arora, Advocate for the petitioners
Mr. Vishal Munjal, DAG Punjab
Mr. Munish Bhardwaj, Advocate for respondent nos. 2 and 3
Pritam Pal,J. (Oral)
Petitioners have brought this petition under Section 482 of the
Code of Criminal Procedure for quashing of cross-case under sections 324,
323, 506, 34 IPC registered against them in main case F.I.R. No. 93 dated
7.7.2002 registered under Sections 452, 427, 323, 506 of the Indian
Penal Code at Police Station Division No. 3, Jalandhar 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 Prem Parkash Makkar, father
of respondent nos. 2 and 3. Savinder Kumar respondent no. 2 is present in
the Court along with his counsel Sh. Munish Bhardwaj. During the
pendency of this case, Prem Parkash Makkar complainant had expired on
29.12.2007. In this regard, copy of death certificate (Annexure P/4), has
now been placed on the file by learned State counsel. It is also to add here
Criminal Misc. -M No. 20813 of 2008 (O&M) -2-
that the present case was registered as a cross-case on the statement of Prem
Parkash Makkar who was also an accused in the main FIR got registered by
Sunita Mehta petitioner no. 1. Now with the intervention of the
respectables, sons of deceased Prem Parkash complainant have arrived at a
compromise in this case. In this regard, compromise deed Annexure P/3
is also placed on the file.
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, cross-
case under sections 324, 323, 506, 34 IPC registered against the petitioners
in main case F.I.R. No. 93 dated 7.7.2002 registered under Sections
452, 427, 323, 506 of the Indian Penal Code at Police Station Division No.
3, Jalandhar and all subsequent proceedings arising therefrom, are hereby
ordered to be quashed, qua the petitioners.
( Pritam Pal )
January 21, 2009 Judge
'dalbir'