Criminal Misc. No. M-12199 of 2009 1
In the High Court of Punjab and Haryana, at Chandigarh.
Criminal Misc. No. M-12199 of 2009
Date of Decision: 19.5.2009
Hari Singh and Others
...Petitioners
Versus
Rani
...Respondent
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Mr. Navkiran Singh, Advocate
for the petitioners.
Ms. Deepinder Kaur, Advocate
for the respondent.
Kanwaljit Singh Ahluwalia, J. (Oral)
The present petition has been filed under Section 482 Cr.P.C.
seeking quashing of complaint No. 70 dated 3.2.2004 filed by the
respondent under Section 3(1)(x) of the Scheduled Caste and
Scheduled Tribe (Prevention of Atrocities) Act, 1989 and Section 7(1)(d)
of Protection of Civil Rights Act, 1955, in which petitioners have been
summoned to stand trial vide summoning order dated 4.9.2008.
It is stated that during the pendency of petition, parties have
effected compromise and, therefore, present complaint be quashed.
Counsel for the petitioner has relied upon judgments rendered
in Usha Gupta v. Amir Chand 2001(1) Recent Criminal Reports 788
Criminal Misc. No. M-12199 of 2009 2
and Hawa Singh and Others v. Bishamber Dayal 2007(1) Recent
Criminal Reports 325 to urge that in order to promote harmony
between the persons belonging to various castes and peace in the
village, proceedings can be quashed.
Complainant Rani is present in the Court. She has been
identified by her counsel Ms. Deepinder Kaur, Advocate. Counsel for the
respondent has also filed affidavit of Rani. The same is taken on record.
Counsel for the complainant, on instructions from Rani, complainant,
stated that complainant does not intend to pursue the present complaint
and same be quashed.
Both the counsel have submitted that in order to promote
everlasting peace, amity and harmony, parties have arrived at
compromise. They pray that present FIR be quashed.
It has been held by Full Bench of this Court in Kulwinder
Singh v. State of Punjab 2007(3) Recent Criminal Reports 1052 that
compromise not only promotes peace in the society but also saves
parties from litigation.
In view of the law laid down in Kulwinder Singh’s case
(supra) and keeping in view the compromise arrived at between the
parties, present petition is accepted and impugned complaint along with
all consequential proceedings is quashed.
(Kanwaljit Singh Ahluwalia)
Judge
May 19, 2009
“DK”