IN THE PUNJAB & HARYANA HIGH COURT AT CHANDIGARH
CRIMINAL MISC 26762-M OF 2008
DECIDED ON : 13-01-2009
Manjit Kaur & another
....Petitioners
versus
State of Punjab & others
....Respondents
CORAM : HON’BLE MR.JUSTICE K.C.PURI
Present: Shri R.K.Girdhar, Advocate, for the petitioners
Shri K.S.Pannu, AAG, Punjab
K.C.PURI, J (ORAL)
This is a petition under Section 482 Cr.P.C. for quashing FIR
No.196 dated 23-8-2008 registered under section 380 IPC against the
petitioner at PS City Kotkapura and all the consequential proceedings
arising therefrom.
One Tejwinder Kaur got registered the FIR. The present
petitioner has taken away his golden chain and ring valuing Rs.1,30,000/-.
Tejwinder Kaur has filed an affidavit through his counsel in
which it is mentioned that with the intervention of elders, matter has been
amicably settled and she has no objection in quashing the abovesaid FIR.
Since it is a personal dispute which has been settled between the parties ,
So FIR No. 196 dated 23-8-2008 stand quashed and further
proceedings in pursuance thereto also stand quashed on the basis of
compromise.
sd/-
{K.C.Puri}
Judge
mandeepkr