High Court Punjab-Haryana High Court

Alok Ahluwalia And Another vs State Of Punjab And Another on 15 January, 2009

Punjab-Haryana High Court
Alok Ahluwalia And Another vs State Of Punjab And Another on 15 January, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH



                         Criminal Misc. -M No. 30531 of 2008 (O&M)
                         Date of decision : January 15, 2009


Alok Ahluwalia and another
                                            ....Petitioners
                         versus

State of Punjab and another
                                            ....Respondents


Coram:      Hon'ble Mr. Justice Pritam Pal


Present :   Mr. Deepak Sabharwal, Advocate for the petitioners
            Mr. Vishal Munjal, DAG Punjab
            Mr. Vikas Singh, Advocate for respondent no. 2


Pritam Pal,J. (Oral)

Petitioners have brought this petition under Section 482 of the

Code of Criminal Procedure for quashing of F.I.R. No. 201 dated 1.7.2008

registered under Sections 307, 420, 406, 498-A, 506 of the Indian Penal

Code read with sections 4,5 of Protection of Women from Domestic

Violence Act, 2005 and Section 23 of Juvenile Justice Care and Protection

of Children Act, 2000 at Police Station City Kapurthala and all subsequent

proceedings arising therefrom.

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

aforesaid case was registered at the instance of respondent no. 2 Harvinder

Kaur complainant who is present in the Court and identified by his counsel

Sh. Vikas Singh. On the query put to the complainant, she states that the

matter has been settled amicably and now she is residing with petitioner no.
Criminal Misc. -M No. 30531 of 2008 (O&M) -2-

1 her husband happily. In this regard, compromise deed/affidavit dated

19.11.2008 Annexure P/2 is also 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, this petition succeeds and consequently, F.I.R. No.

201 dated 1.7.2008 registered under Sections 307, 420, 406, 498-A, 506

of the Indian Penal Code read with sections 4,5 of Protection of Women

from Domestic Violence Act, 2005 and Section 23 of Juvenile Justice Care

and Protection of Children Act, 2000 at Police Station City Kapurthala and

all subsequent proceedings arising therefrom, are hereby ordered to be

quashed, qua the petitioners.




                                                      ( Pritam Pal )
January 15, 2009                                            Judge
  'dalbir'