High Court Punjab-Haryana High Court

Ravi Kumar And Another vs State Of Haryana & Anr on 5 August, 2008

Punjab-Haryana High Court
Ravi Kumar And Another vs State Of Haryana & Anr on 5 August, 2008
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                             CHANDIGARH.



                                          Criminal Misc. 12289-M of 2008

                                 DATE OF DECISION : AUGUST 5, 2008



RAVI KUMAR AND ANOTHER                                ...... PETITIONER(S)

                                 VERSUS

STATE OF HARYANA & ANR.                              ..... RESPONDENT(S)



CORAM : HON'BLE MR. JUSTICE AJAI LAMBA



PRESENT: Mr. Jitender Dhanda, Advocate, for the petitioner(s).
         Mr. Narender Sura, AAG, Haryana.
         Mr. Rajeev Kaswan, Advocate, for respondent No.2.



AJAI LAMBA, J. (Oral)

This petition has been filed under Section 482, Code of

Criminal Procedure, for quashing of FIR No.311 dated 3.12.2007, under

Sections 379, 420, Indian Penal Code, Police Station, Uklana, District

Hisar (Annexure P-1).

The contention of the learned counsel for the petitioners is that

there was an allegation of theft of cheques. Even complaints for

commission of offences under Section 138 of the Negotiable Instruments

Act were filed; the same, however, were withdrawn as the parties had

entered into a compromise. Respondent No.2/complainant-Raghubir Jain,

is present in person, as identified by Shri Rajeev Kaswan, Advocate. Even

an affidavit has been filed wherein it has been pleaded that the complainant
Criminal Misc. 12289-M of 2008 2

would have no objection if the proceedings against the petitioners are

quashed.

It seems that the issue between the petitioners and respondent

No.2 was commercial in nature. The matter having been settled and

respondent No.2 showing no inkling of prosecuting the petitioners and not

bringing any evidence, continuance of proceedings would result in

wastage of time of the court.

Having regard to the facts and circumstances of the case and

in particular the statement given by respondent No.2 the petition is

allowed. FIR (Annexure P-1) along with all subsequent proceedings is

quashed.

August 5, 2008                                         ( AJAI LAMBA )
Kang                                                           JUDGE