IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
Criminal Misc.26893-M of 2008
DATE OF DECISION : DECEMBER 12, 2008
AMARJIT KUMAR ETC. ....... PETITIONER(S)
VERSUS
STATE OF PUNJAB & ANR. .... RESPONDENT(S)
CORAM : HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: Mr. CK Singla, Advocate, for the petitioner(s).
Mr. KS Sidhu, DAG, Punjab.
Mr. Raghvinder Singh, Advocate, for respondent No.2.
AJAI LAMBA, J. (Oral)
This petition under Section 482, Code of Criminal Procedure,
seeks quashing of FIR No.57 dated 8.9.2008 under Sections 341, 323, 307,
148, 149, Indian Penal Code, Police Station, Mahal Kalan, District Barnala
(Annexure P-1).
It has been brought out that the investigation is still pending
and has not been finalized. It has also been brought out by ASI Harbhajan
Singh that there is no grievous injury so as to invoke the provisions of
Section 307, Indian Penal Code.
This petition is disposed of with liberty to the petitioners and
respondent No.2-complainant to approach the Investigating Officer with
Criminal Misc.26893-M of 2008 2
the development in the case viz. that all the disputes have been settled by
way of compromise. The Investigating Agency shall take into account the
said circumstance and proceed accordingly.
December 12, 2008 ( AJAI LAMBA ) Kang JUDGE