High Court Punjab-Haryana High Court

Amarjit Singh @ Ambi And Another vs State Of Punjab & Another on 3 February, 2009

Punjab-Haryana High Court
Amarjit Singh @ Ambi And Another vs State Of Punjab & Another on 3 February, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                     Crl. Misc. No.2009-M of 2009
                                     Date of decision : 03-02-2009

Amarjit Singh @ Ambi and another
                                                        ....Petitioners

                               VERSUS

State of Punjab & Another
                                                        ....Respondents

CORAM:- HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA

Present:    Ms. Amitoj Singh Dhaliwal, Advocate,
            for the petitioners.

            Mr. Mehardeep Singh, AAG, Punjab.

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


KANWALJIT SINGH AHLUWALIA, J. (Oral)

Present petition has been filed u/s 482 Cr.P.C. seeking

quashing of FIR No.94 dated 28-04-2008 registered at Police Station,

Banga, District Nawan Shahar, under Sections 379/336/427/323/34 IPC.

The FIR in the present case was lodged at the instance of

Kulwant Singh, s/o Sh. Partap Singh. Kulwant Singh stated that he was

coming in his car. The accused stopped his car and gave him injuries and

had stolen his purse and amount lying in the car.

Counsel for the petitioners has stated that in fact the

occurrence has taken place without any pre-mediation as a sudden affair. It

has been stated in the petition as under:-

“That the petitioners and the complainant had a

minor brawl because of misunderstanding, while driving their

respective vehicles on the road leading towards village Heon

from Banga City. The brawl could simply be referred as

malady of road rage, unfortunately this malady is occupying

the minds of the people due to heavy stress of day to day life

activities of present times.”

Crl. Misc. No.2009-M of 2009
-2-

Complainant is present in the Court. He has stated somehow

the occurrence took place in the heat of passion, otherwise the accused

are not engaged in such types of activities. Complainant present in the

Court has been identified by Mr. Kewal Singh, Advocate. Complainant has

further stated before me that petitioners accused are not criminals.

Therefore due to the intervention of the respectables and the villagers,

compromise has been arrived at. He does not wish to pursue the present

FIR. It has been held by a Full Bench of this Court in Kulwinder Singh

and others Vs. State of Punjab and another, 2007(3) RCR (Crl.) 1052

that where a compromise has been effected between the parties,

continuation of proceedings will serve no useful purpose.

Accordingly, the present petition is accepted. The impugned

FIR along with all subsequent proceedings is quashed.





                                 (KANWALJIT SINGH AHLUWALIA)
3-2-2009                                  JUDGE
manju