High Court Punjab-Haryana High Court

Gurbhej Singh @ Karan And Others vs Unknown on 2 December, 2009

Punjab-Haryana High Court
Gurbhej Singh @ Karan And Others vs Unknown on 2 December, 2009
Crl Misc No. M 28334 of 2009(O&M)                            ::1::

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH



                               Crl Misc No. M 28334 of 2009(O&M)
                               Date of decision : December 02, 2009


Gurbhej Singh @ Karan and others,

                                               ...... Petitioner (s)

                         v.

State of Punjab and others,
                                               ...... Respondent(s)

                               ***

CORAM : HON’BLE MR.JUSTICE AJAY TEWARI

***

Present : Mr. I.S.Bajwa, Advocate
for the petitioners.

Mr. Mehar Deep Singh, DAG Punjab
for respondent No.1.

Ms. Sukhpreet Kaur, Advocate
for respondents No.2 to 4.

***

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 for quashing of FIR No.401, dated

24.11.2006, registered under Sections 326/324/323/379/506/148/149 of the

IPC at Police Station Civil Lines, Amritsar.

The averments are that the matter has been compromised. Ms.

Sukhpreet Kaur, Advocate appears for the complainants-respondents No.2

to 4 and has confirmed the factum of compromise. Counsel for respondent
Crl Misc No. M 28334 of 2009(O&M) ::2::

No.1, however, informs me that the case is pending trial and some of the

prosecution witnesses have also been examined.

In view of the fact that the allegations are not very serious, and

in view of the decision of this Court in Kulwinder Singh and others vs State

of Punjab, 2007(3) RCR (Crl) 1052, this compromise is accepted, the

present petition is allowed and FIR No.401, dated 24.11.2006, registered

under Sections 326/ 324/ 323/ 379/ 506/148/149 of the IPC at Police Station

Civil Lines, Amritsar, as also subsequent proceedings emanating therefrom

are quashed. This would, however, be subject to payment of Rs.30,000/- as

costs to be deposited with the State Legal Services Authority Punjab by the

complainants. Let the complainants produce the receipt of the costs before

the trial Court on the date fixed viz 8.12.2009.

As the main petition has since been allowed, all the pending

civil miscellaneous applications, if any, also stand disposed of.

Copy of this order be given dasti to counsel for the parties on

payment of usual charges.

                                          ( AJAY TEWARI             )
December 01, 2009.                             JUDGE
`kk'