High Court Punjab-Haryana High Court

Sukhpal Singh And Others vs State Of Punjab And Another on 23 March, 2009

Punjab-Haryana High Court
Sukhpal Singh And Others vs State Of Punjab And Another on 23 March, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                               Crl. Misc No. M-30014 of 2008
                               Date of decision : 23.03.2009


Sukhpal Singh and others
                                                        ....Petitioners

                                     V/s


State of Punjab and another
                                                        ....Respondents

BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. Gurvinder Singh Sidhu, Advocate
for the petitioners.

Mr. Jaspreet Singh AAG Punjab.

Mr. Simranjeet Singh, Advocate
for respondent No. 2.

RAJAN GUPTA J. (ORAL)

This is a petition under Section 482 Cr.P.C. for quashing of FIR

No. 106 dated 20.10.2001 (Annexure P-I) registered under sections

498A/406/109 IPC at police station Nathana, district Bathinda and all

subsequent proceedings arising therefrom on the basis of compromise.

Both petitioner No. 1 i.e. husband and respondent No. 2 i.e.

wife are present in Court. Both of them have stated that they are now living

together and have compromised the matter. The complainant/respondent

No. 2 has stated that she has no interest in pursuing the FIR in question and

thus the same be quashed on the basis of compromise. The affidavit is taken

on record as mark ‘A’. They have been duly identified by their respective

counsel. Learned counsel for the respondent No. 2 has stated that an

affidavit has been filed on behalf of the complainant/respondent No. 2 in

which it has been stated that petitioners and respondent No. 2 have
Crl. Misc No. M-30014 of 2008 -2-

compromised the matter.

The compromise is in the interest of the parties and after the

matter has been resolved by an amicable settlement, no useful purpose is

likely to be served with continuance of the criminal proceedings.

In view of the above, the present FIR and the consequent

proceedings arising therefrom deserve to be quashed in the light of the

decision of Full Bench of this Court in Kulwinder Singh and others Vs.

State of Punjab, 2007 (3) RCR(Crl.), 1052.

Resultantly the present petition is allowed, the FIR in question

and the subsequent proceedings arising therefrom are quashed.

23.03.2009                                              (RAJAN GUPTA)
Ajay                                                       JUDGE