High Court Punjab-Haryana High Court

Lakha Singh And Others vs State Of Punjab And Others on 7 May, 2009

Punjab-Haryana High Court
Lakha Singh And Others vs State Of Punjab And Others on 7 May, 2009
Criminal Misc. No. M-10018 of 2009                                  1




     In the High Court of Punjab and Haryana, at Chandigarh.


                 Criminal Misc. No. M-10018 of 2009

                     Date of Decision: 7.5.2009


Lakha Singh and Others
                                                           ...Petitioners
                                Versus
State of Punjab and Others
                                                         ...Respondents


CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.


Present: Mr. Ritesh Pandey, Advocate
         for the petitioners.

         Dr. U.S. Dhaliwal, Additional Advocate
         General, Punjab, for respondent No.1-State.

         Mr. Rajiv Kapila, Advocate
         for Mr. Gurajay Pal Singh Ahluwalia, Advocate
         for respondents No.2 to 4.


Kanwaljit Singh Ahluwalia, J. (Oral)

Mr. Rajiv Kapila, Advocate, on behalf of Mr. Gurajay Pal Singh

Ahluwalia, Advocate, has filed reply on behalf of respondents No.2 to 4,

which is accompanied by affidavits of Shingara Singh, respondent No.2,

Ajit Singh, respondent No.3 and Jaswinder Kaur, respondent No.4.

The present petition has been filed under Section 482 Cr.P.C.

seeking quashing of FIR No. 100 dated 22.7.2005 registered at Police

Station Kathu Nangal, District Amritsar, under Sections 324, 323, 325,

326 & 34 IPC.

In the present case, FIR was lodged by Shingara Singh,
Criminal Misc. No. M-10018 of 2009 2

respondent no.2. It was stated therein that on 1.6.2005 at 8.00 A.M. Ajit

Singh was coming to home from tube-well when accused Chanchal

Singh, Natha Singh, Lakha Singh Rajbir Singh and Shamasher Singh

picked up an altercation with Ajit Singh and gave him beating with

dangs. On the noise raised, Jaswinder Kaur was attracted to the spot.

She was given kahi blow by Shamsher Singh. She fell down on the

ground. In the occurrence, Ajit Singh and Jaswinder Kaur received

injuries.

Dr. Uttam Singh Dhaliwal, Additional Advocate General,

Punjab, appearing for the State has submitted that Ajit Singh had also

caused injuries and cross-version was also registered. On basis of

compromise in cross-version, cancellation report has been submitted.

The same has been sent by the Judicial Magistrate Ist Class for re-

investigation.

Injured Ajit Singh and Jaswinder Kaur are present in the Court.

They have stated that compromise has been arrived between the

parties. Ajit Singh and Jaswinder Kaur have been identified by Baldev

Singh, Head Constable, Police Station Kathu Nangal. Ajit Singh and

Jaswinder Kaur have also been identified by Mr. Rajiv Kapila, Advocate,

who is present in the Court.

Counsel for respondents No.2 to 4 has submitted that

Shingara Singh is very old, therefore, he is unable to appear in this

Court. Therefore, his affidavit be accepted in support of compromise.

Baldev Singh, Head Constable, has also stated that both the

parties have consented to compromise.

It has been held by Full Bench of this Court in Kulwinder
Criminal Misc. No. M-10018 of 2009 3

Singh v. State of Punjab 2007(3) Recent Criminal Reports 1052 that

compromise not only promotes everlasting peace, amity and harmony in

the society but also saves parties from litigation.

In view of the law laid down in Kulwinder Singh’s case

(supra) and keeping in view the compromise arrived at between the

parties, present petition is accepted and impugned FIR along with all

consequential proceedings is quashed.

(Kanwaljit Singh Ahluwalia)
Judge
May 7, 2009
“DK”