High Court Punjab-Haryana High Court

Ajit Singh vs State Of Punjab And Another on 5 February, 2009

Punjab-Haryana High Court
Ajit Singh vs State Of Punjab And Another on 5 February, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA
                    AT CHANDIGARH

                   (i)    Criminal Misc.No.M-3371 of 2009 (O&M)
                          Date of Decision            05.02.2009
Ajit Singh
                                                   ......Petitioner
                          VERSUS

State of Punjab and another
                                                   ......Respondents


                   (ii)   Criminal Misc.No.11512-M of 2007 of(O&M)
                          Date of Decision            05.02.2009

Gurmail Singh
                                                   ......Petitioner
                          VERSUS

State of Punjab and another
                                                   ......Respondents

CORAM:- HON'BLE MR. JUSTICE PRITAM PAL


Present:     Mr.M.S.Bedi, Advocate,
             for the petitioner.

             Mr.Vishal Munjal, D.A.G., Punjab,
             for respondent No.1-State.

             Mr.S.C.Chhabra, Advocate,
             for respondent No.2-complainant.


                               *****

PRITAM PAL, J(ORAL):

The aforesaid two petitions have been filed by the petitioners

Ajit Singh and Gurmail Singh for quashing arise out of the one and the same

i.e. F.I.R. No.221 dated 16.09.2006 under Sections 420, 465, 468, 471 of

I.P.C. registered at Police Station Dharamkot, District Moga, therefore, both

the petitions are being disposed of by this common order.

Without going into any further details, suffice it to say that the

aforesaid case was registered at the instance of Malkiat Singh respondent
Criminal Misc.No.M-3371 of 2009 of(O&M) -2-

No.2-complainant, who is present in the Court today and identified by his

counsel Sh.S.C.Chhabra, Advocate. On the asking of the Court, Sh.Malkiat

Singh respondent No.2-complainant states that he has already arrived at

compromise with the petitioners and further states that this case was

registered due to mis-understanding between the parties. It is further stated

that Malkiat Singh respondent No.2-complainant is a producer of

agricultural crop and used to sell the same to the petitioners, who are his

commission agent. The matter has been settled amicably with the

intervention of the respectable and common relations. In this regard,

compromise affidavit dated 22.12.2008 of Malkiat Singh respondent No.2-

complainant (Annexure P1) has also been placed on the file.

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. Moreover, it would also 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 F.I.R.

No.221 dated 16.09.2006 under Sections 420, 465, 468, 471 of I.P.C.

registered at Police Station Dharamkot, District Moga and all subsequent

proceedings arising therefrom are hereby ordered to be quashed, qua both

the petitioners namely Ajit Singh and Gurmail Singh.

February 05, 2009                                 (PRITAM PAL)
mamta-II                                             JUDGE