High Court Punjab-Haryana High Court

Amrinder Singh And Others vs State Of Punjab And Another on 15 December, 2008

Punjab-Haryana High Court
Amrinder Singh And Others vs State Of Punjab And Another on 15 December, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH

                         Criminal Misc. No.M-23213 of 2008
                         Date of decision : 15.12.2008

Amrinder Singh and others                               .....Petitioners

                         Versus
State of Punjab and another                             ...Respondent

CORAM : HON'BLE MR. JUSTICE S. D. ANAND

Present:    Mr. Vivek Rattan, Advocate
            Mr. Jasbir Rattan, Advocate for the petitioner.

            Ms. Manjari Nehru, Deputy Advocate General, Punjab.

            Mr. Tejinder Joshi, Advocate for respondent no.2.


S. D. ANAND, J.

The parties to the impugned prosecution in FIR No. 189 dated
5.8.2008 under Sections 498-A, 406, 506, 313, 323 IPC, Police Station,
Sangrur have come to the terms. When the matter came up before a
Coordinate Bench of this Court (K.C.Puri, J.), the following order was
passed:-

“This is a petition for quashing of FIR on the basis of
compromise.

Parties are directed to appear before the learned Trial Court
on 19.11.2008. Learned Trial Court shall satisfy itself whether
a valid and genuine compromise has been effected between
the parties or not.

Report of the learned Trial Court be called for 15.12.2008.”

In terms thereof, learned Trial Court has furnished a report to
the effect that parties have indeed come to terms.

In the light thereof, FIR No. 189 dated 5.8.2008 under
Sections 498-A, 406, 506, 313, 323 IPC, Police Station, Sangrur shall
stand quashed on account of compounding.

Disposed of accordingly.

December 15, 2008                                    (S.D. ANAND)
Pka                                                      JUDGE