IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Crl.M. No. M- 29196 of 2008
Date of decision : 19.12.2008.
...
Jameel and others
................ petitioners
vs.
State of Haryana and another
.................Respondents
Coram: Hon'ble Mr. Justice K.C. Puri
Present: Sh.Sarfraj Hussain, Advocate
for the petitioners.
Sh. Praduman Yadav, Deputy Advocate General,
Haryana.
...
K.C. Puri, J. (Oral)
Report of the trial Court has been received, in which it is
mentioned that parties have arrived at amicable settlement and it has
been further mentioned that complainant is residing with the
petitioner-Jameel. The petitioners were convicted in FIR No. 18
dated 20.1.1998, under Sections 498-A, 406, 506 IPC, registered at
Police Station Punhana, District Gurgaon, vide judgment dated
1/3.10.2007 passed by the Sub Divisional Judicial Magistrate,
Ferozepur Jhirka.
This is a matrimonial dispute, which has been settled. So
much so, the complainant is amicably residing with her husband. So,
this is a fit case to quash the FIR.
Crl.M. No. M- 29196 of 2008 -2-
So, in view of the authority reported as Kulwinder Singh
and others vs. State of Punjab and others 2007 (3) RCR (Criminal)
1052, the judgment dated 1/3.10.2007 passed by the Sub Divisional
Judicial Magistrate, Ferozepur Jhirka, is set aside and the FIR
mentioned above also stands quashed.
( K.C. Puri )
19.12.2008. Judge
chug