High Court Punjab-Haryana High Court

Rajwinder Kaur And Others vs State Of Punjab on 7 January, 2009

Punjab-Haryana High Court
Rajwinder Kaur And Others vs State Of Punjab on 7 January, 2009
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH


                    Criminal Misc. No. M-31929 of 2008
                     Date of decision: 7th January, 2009


Rajwinder Kaur and others

                                                                 ... Petitioners

                                  Versus

State of Punjab
                                                             ... Respondent


CORAM:        HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA


Present:      Mr. Sandeep Arora, Advocate for the petitioners.
              Mr. Anter Singh Brar, DAG Punjab for the State.


KANWALJIT SINGH AHLUWALIA, J. (ORAL)

Rajwinder Kaur petitioner No.1, complainant of FIR No. 400

dated 24.09.2005 registered under Section 406, 494, 498-A IPC at Police

Station Sadar Jalandhar, is present in Court. Her statement has been

recorded. She has been identified by her counsel, Mr.Sandeep Arora and

Head Constable Bhajan Ram of Police Station Sadar, Jalandhar. In her

statement, Rajwinder Kaur has stated that she has received permanent

alimony, dowry articles and maintenance in lumpsum. She has filed a

divorce petition and the accused has assured that divorce shall be

facilitated. She further states that she does not want to pursue the present

FIR.

It has been held by a Full Bench of this Court in ‘Kulwinder

Singh and others v. State of Punjab and another’, 2007 (3) RCR (Criminal)

1052 that in view of the compromise between the parties, proceedings ought to

be quashed.

Criminal Misc. No. M-31929 of 2008 2

I am of the opinion that in view of the compromise effected

between petitioner No.1 and petitioner No.2 to 8, case FIR No. 400 dated

24.09.2005 registered under Section 406, 494, 498-A IPC at Police Station

Sadar Jalandhar, along with all subsequent proceedings, deserves to be

quashed.

Accordingly, the present petition is disposed off and FIR

No.400 dated 24.09.2005, along with all subsequent proceedings, is

hereby quashed.

[KANWALJIT SINGH AHLUWALIA]
JUDGE
January 7, 2009
rps
Criminal Misc. No. M-31929 of 2008 3

Statement of Rajwinder Kaur wife of Vijay Kumar, daughter of Tirath
Singh, resident of House No. 52, VPO Sansarpur, District Jalandhar,
on S.A.:

*****

I was married on 16th January, 2000 with Vijay Kumar. Vijay

Kumar has migrated to Italy in year 2002 along with his mother Surjit Kaur.

Due to difference of opinion, the marriage could not survive. I had lodged

case FIR No. 400 dated 24.09.2005 at Police Station Sadar Jalandhar

under Section 406, 494, 498-A IPC against ten persons, which included my

husband Vijay Kumar, my mother-in-law Surjit Kaur, one Sukhwinder Singh

and petitioner No.2 to 8. Petitioner No.2 Sharda Devi was my sister-in-law

being sister of my husband. Petitioner No.3 Gurjinder Singh is husband of

Sharda Devi petitioner No.2. Mohinder Singh petitioner No.4 had arranged

the marriage being elder brother of Gurjinder Singh petitioner No.3. Nirmal

Kaur is also younger sister of Vijay Kumar. She is petitioner No.5. Pushpa

Devi petitioner No.6 and Narinder Kaur petitioner No.7 are also my sisters-

in-law being younger sisters of Vijay Kumar. Manjit Singh petitioner No.8 is

husband of my sister-in-law Narinder Kaur petitioner No.7.

Now the matter has been amicably resolved vide compromise

deed (Annexure P-2). I have received permanent alimony, dowry articles

and maintenance in lumpsum. I have also filed a divorce petition and it has

been agreed that divorce shall be facilitated. I do not want to pursue FIR

No. 400 dated 24.09.2005 against my husband and his relations. I pray to

the Court that FIR No. 400 dated 24.09.2005 may be quashed.

RO & AC                               [KANWALJIT SINGH AHLUWALIA]
                                                             JUDGE
                                                     January 7, 2009