High Court Punjab-Haryana High Court

Gurbakhshsis Singh And Another vs State Of Punjab And Another on 16 February, 2009

Punjab-Haryana High Court
Gurbakhshsis Singh And Another vs State Of Punjab And Another on 16 February, 2009
Crl. Misc. No.M-34437 of 2008                                 1



      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                       CHANDIGARH

                                         Crl. Misc. No.M-34437 of 2008

                                         Date of Decision : 16.2.2009


Gurbakhshsis Singh and another                     ...Petitioners

                              Versus

State of Punjab and another                        ...Respondents


CORAM:HON'BLE MR. JUSTICE M.M.S.BEDI

Present: Mr. Sanjeev Manrai, Advocate,
         for the petitioners.

          Ms. Rajni Gupta, DAG, Punjab,
          for respondent No.1-State.

          Mr. Manjit Singh, Advocate,
          for respondent No.2.

M.M.S.Bedi, J. (ORAL)

At the instance of Pallavi Sharma, respondent No.2, FIR No.82

dated 16.2.2007, under Sections 380 and 411 read with Section 34 IPC,

P.S. Phase-I, Mohali was registered, on the allegations that the petitioners

had committed theft.

Now the matter has been compromised. Pallavi Sharma,

Respondent No.2 and Gurbakshsis Singh and Arvinder Singh, petitioners

are present in the Court. Respondent No.2 states that the matter has been

compromised and she does not want to pursue the criminal case against

the petitioners.

Since, the matter has been compromised and keeping in view

the ratio of law in Kulwinder Singh Vs. State of Punjab, 2007(3) Law
Crl. Misc. No.M-34437 of 2008 2

Herald (P&H) 2225, FIR can be permitted to be quashed.

In view of the above, the petition is accepted. Consequently,

FIR No.82 dated 16.2.2007 and all the subsequent criminal proceedings

arising therefrom, are quashed.

16.2.2009                                         (M.M.S.BEDI)
Vimal                                                JUDGE