High Court Punjab-Haryana High Court

Amanpreet Singh vs State Of Punjab And Another on 15 January, 2009

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



                        Criminal Misc. -M No. 20997 of 2008 (O&M)
                        Date of decision : January 15, 2009


Amanpreet Singh
                                            ....Petitioner
                        versus

State of Punjab and another
                                            ....Respondents


Coram:      Hon'ble Mr. Justice Pritam Pal


Present :   Mrs. KK Kahlon, Advocate for the petitioner
            Mr. Vishal Munjal, DAG Punjab
            Mr. Kuldeep Khandelwal, Advocate for respondent 2


Pritam Pal,J. (Oral)

Petitioner has brought this petition under Section 482 of the

Code of Criminal Procedure for quashing of F.I.R. No. 221 dated

17.7.2003 registered under Sections 452, 323, 324, 427, 148, 149 of the

Indian Penal Code at Police Station Banga, District Nawanshahr 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 Harbhajan

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

Sh. Kuldeep Khandelwal. Now the parties have settled the dispute amicably

with the intervention of the respectables and common relations. In this

regard, compromise deed dated 14.11.2007 Annexure P/2 is also placed on

the file.

Criminal Misc. -M No. 20997 of 2008 (O&M) -2-

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.

221 dated 17.7.2003 registered under Sections 452, 323, 324, 427, 148,

149 of the Indian Penal Code at Police Station Banga, District Nawanshahr

and all subsequent proceedings arising therefrom, are hereby ordered to be

quashed, qua the petitioner.



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