High Court Punjab-Haryana High Court

Davinder Singh & Others vs State Of Punjab And Another on 30 November, 2009

Punjab-Haryana High Court
Davinder Singh & Others vs State Of Punjab And Another on 30 November, 2009
    IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                  CHANDIGARH

                                   Crl. Misc. No.M-26037 of 2009
                                   Decided on :30.11.2009


Davinder Singh & others                               ... Petitioners

                               versus

State of Punjab and another                           ...Respondents


CORAM : HON'BLE MR. JUSTICE AJAY TEWARI

Present:   Mr. K.S.Sidhu, Advocate
           for the petitioners.

           Mr. B.S.Sidhu, Advocate
           for respondent No.2.

           Mr. Mehardeep Singh, DAG, Punjab.

                               ****

1.Whether Reporters of local newspapers may be allowed to see
  the judgment?
2.To be referred to the reporters or not?
3.Whether the judgment should be reported in the Digest?


AJAY TEWARI, J. (ORAL)

This is a petition under Section 482 to quash the FIR

No.102 dt. 13.09.2006 under Section 420,465,467,471,120-B

IPC at Police Station Raman, Distt. Bathinda on the ground that

the matter has been compromised between the parties.

Respondent No.2 is present in Court and has been

identified by her counsel. She corroborated the assertion made

in the petition.

In these circumstances, learned counsel for the

petitioner contends that no useful purpose would be served by

continuing this prosecution. He has relied upon the judgment of
Crl. Misc. No.M-26037 of 2009 -2-

this Court titled as Kulwinder Singh vs. State of Punjab

reported as 2007 Volume 3 RCR Pb. & Hry. page 1052.

Learned State counsel is not in a position to deny

these facts.

In these circumstances, this petition is allowed and the

FIR No.102 dt. 13.09.2006 is quashed subject to costs of

Rs.10,000/- to be deposited in the Punjab State Legal Service

Authority. The parties would produce the necessary receipt in

this regard before the Investigating Officer on or before

07.12.2009.

November 30, 2009                               (AJAY TEWARI)
sonia                                               JUDGE