CRL. MISC. NO. M-26445 OF 2009 -1-
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
CRL. MISC. NO. M-26445 OF 2009
DECIDED ON : 03.12.2009
Atamjit Singh and another
...Petitioners
versus
State of Punjab and another
...Respondents
CORAM : HON'BLE MR. JUSTICE AJAY TEWARI
Present : Mr. Munish Behl, Advocate,
for the petitioners.
Mr. P. S. Brar, Senior DAG, Punjab.
Mr. N. S. Sodhi, Advocate,
for respondent No.2.
AJAY TEWARI, J. (ORAL)
This is a petition for quashing the FIR No. 127 dated
13.09.2009 under Sections 365/34 of the Indian Penal Code
registered at Police Station Ajnala, District Amritsar Rural, on the
ground that there is a compromise between the parties.
Learned counsel for respondent No.2-complainant has
stated that the complainant has already filed an affidavit in this
Court stating that his wife was never kidnapped and that he has
no objection if the FIR is quashed.
From the order-sheet, I find that the complainant and
wife were present in Court on the last date of hearing.
CRL. MISC. NO. M-26445 OF 2009 -2-
Keeping in view the fact that the matter has been
compromised and that the allegation of kidnapping has been
completely displaced in view of the judgment of this Court in
“Kulwinder Singh and others vs. State of Punjab and
others” 2007 (3) RCR (Criminal) 1052, I deem it appropriate
to quash this FIR, however, subject to the payment of
Rs.10,000/- as costs to be paid before the Punjab State Legal
Services Authority and subject to the production of the receipt
before the Investigating Officer on or before 11.12.2009.
In the circumstances, the FIR, detailed above, stands
quashed. Further proceedings pursuant to that FIR also stands
quashed.
(AJAY TEWARI)
JUDGE
DECEMBER 03, 20009
shalini