High Court Punjab-Haryana High Court

Sukhdev Soni vs State Of Punjab & Others on 17 February, 2009

Punjab-Haryana High Court
Sukhdev Soni vs State Of Punjab & Others on 17 February, 2009
Crl. Misc. No. M-380 of 2009                   1


IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH

                               Crl. Misc. No. M-380 of 2009
                               Date of decision: February 17, 2009


Sukhdev Soni                               -Petitioner

            Versus

State of Punjab & others                   -Respondents
Coram       Hon'ble Mr. Justice Rajan Gupta

Present:    Mr. Deepak Arora, Advocate, for the petitioner.
            Mr. Shilesh Gupta, DAG, Punjab.

Mr. GS Rawat, Advocate, for respondent No.2.

Rajan Gupta, J.(Oral)

The petitioner has filed this petition under Section 482 Cr.P.C.

for quashing of FIR No. 135 dated 21-011-2008 under Sections

406/420/465/468/120-B IPC, registered at police station Bhogpur District

Jalandhar (Annexure P-1) and the subsequent proceedings arising

therefrom, on the basis of a compromise arrived at between the parties.

Rani @ Rano, complainant-respondent No. 2 is present in

Court. She is duly identified by her counsel. She has filed an affidavit,

Mark ‘A’, admitting therein the factum of compromise arrived at between

the parties. She states that she has no objection if the present FIR is

quashed.

Learned State counsel (on instructions from HC Surjit Singh,

who is present in Court) states that an untraced report has been prepared in

this case. However, the same has not yet been filed.
Crl. Misc. No. M-380 of 2009 2

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, which

would be a futile exercise.

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

proceedings deserve to be quashed in the light of the decision of a 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 and the

subsequent proceedings arising therefrom are hereby quashed.

[Rajan Gupta]
Judge
February 17, 2009.

‘ask’