High Court Punjab-Haryana High Court

Sumit Marwaha & Others vs State Of Punjab & Others on 2 December, 2009

Punjab-Haryana High Court
Sumit Marwaha & Others vs State Of Punjab & Others on 2 December, 2009
Criminal Misc. No. M-32479 of 2008                1




           IN THE HIGH COURT OF PUNJAB & HARYANA AT
                       CHANDIGARH

                           Criminal Misc. No. M-32479 of 2008
                           Date of decision: December 2, 2009


Sumit Marwaha & others                     -Petitioners

            Versus

State of Punjab & others                   -Respondents

Coram Hon’ble Mr. Justice Rajan Gupta

Present: Mr. PK Dwivedi, Advocate, for
the petitioners.

Mr. Shilesh Gupta, DAG, Punjab.

Mr. Karan Bhardwaj, Advocate, for
respondents No.2 & 3.

Rajan Gupta, J.(Oral)

The petitioners have filed this petition under Section 482

Cr.P.C. for quashing of FIR No. 157 dated 26-11-2008 under Sections

382,365,34 IPC, registered at police station Dakha, District Ludhiana on

the basis of compromise arrived at between the parties.

Learned State counsel (on the instructions from ASI Amrik

Singh, who is present in Court) submits that a detailed investigation has

been conducted into the matter and all the accused, including the person

(namely Palwinder Singh), who authorised a private agency to effect

recovery of the vehicle, have been arrayed as accused in the FIR.

According to Mr. Gupta, the Investigating Officer shall consider all aspects

of the case including the role of various accused while submitting his final

report under Section 173 Cr.P.C.

Criminal Misc. No. M-32479 of 2008 2

In view of the statement made by learned State counsel, counsel

for the petitioners prays that he may be permitted to withdraw this petition.

Dismissed as withdrawn.

[Rajan Gupta]
Judge
December 2, 2009.

‘ask’