IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Date of decision : May 27, 2009
1. Criminal Misc.-M No. 9444 of 2009 (O&M)
Mohinder Singh and others versus State of Punjab and another
2. Criminal Misc.-M No. 9445 of 2009 (O&M)
Janak Singh and others versus State of Punjab and another
Coram: Hon'ble Mr. Justice Pritam Pal
Present : Mr. Rajeshwar Singh, Advocate for petitioners in
Crl. Misc.-M No. 9444 of 2009 and for respondent no. 2
in Crl. Misc.-M No. 9445 of 2009
Mr. Sarju Puri, Advocate for petitioners in
Crl. Misc.-M No. 9445 of 2009 and for respondent no. 2
in Crl. Misc.-M No. 9444 of 2009
Mr. K.D. Sachdeva, DAG Punjab
Pritam Pal,J. (Oral)
These aforesaid two petitions filed under section 482 of the
Code of Criminal Procedure arise out of one and the same occurrence which
had taken place on 16.1.2009 as a result of which FIR bearing No. 9 dated
22.1.2009, under sections 323, 324, 427, 448, 506, 148, 149 IPC (Annexure
P/1) was registered at Police Station Mukerian, District Hoshiarpur, at the
instance of Janak Singh complainant-injured in this case. Thereafter during
investigation, a cross-case was also registered under sections 323, 324, 34
IPC, at the instance of Mohinder Singh petitioner in Criminal Misc.-M No.
9444 of 2009. Now in both the cases, investigation is still going on. In the
meantime, parties arrived at compromise vide Annexure P/3. Today, Janak
Criminal Misc.-M No. 9444 of 2009 (O&M) -2-
Singh and Mohinder Singh, on whose instance these two cases were
registered against each other are present in the Court. On query put to
them, they have fairly stated that the matter has been settled amicably and as
such they have no objection if the aforesaid FIR and also the cross case, are
quashed.
In the given facts and circumstances, this Court feels that no
useful purpose would be served if the proceedings in the case in hand are
allowed to continue. It would be in the interest of peace and harmony
between the parties to close the chapter of this case.
In the result, both the petitions succeed and consequently, FIR
bearing No. 9 dated 22.1.2009, under sections 323, 324, 427, 448, 506, 148,
149 IPC (Annexure P/1) registered at Police Station Mukerian, District
Hoshiarpur and cross-case registered under sections 323, 324, 34 IPC in
the aforesaid FIR and all subsequent proceedings arising therefrom, are
hereby ordered to be quashed, qua the petitioners.
( Pritam Pal )
May 27, 2009 Judge
'dalbir'