High Court Punjab-Haryana High Court

Amit Bansal And Another vs State Of Haryana And Others on 18 April, 2009

Punjab-Haryana High Court
Amit Bansal And Another vs State Of Haryana And Others on 18 April, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA
                    AT CHANDIGARH


                          Criminal Misc.No.M-18188 of 2008 (O&M)
                          Date of Decision      18.04.2009

Amit Bansal and another
                                                 ......Petitioners

                          VERSUS

State of Haryana and others
                                                 ......Respondents

CORAM:- HON'BLE MR. JUSTICE PRITAM PAL

Present:    Mr.Kasturi Lal, Advocate,
            for the petitioners.

            Mr.S.S.Patter, Senior D.A.G., Haryana,
            for the respondent-State.

            Mr.Gaurav Sethi, Advocate,
            for respondent No.3-complainant.

                               *****

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.34 dated 16.02.2005

under Sections 406, 498-A, 506 I.P.C., registered at Police Station Mahesh

Nagar, Ambala Cant and all subsequent proceedings arising therefrom.

This case has arisen out of a matrimonial dispute between the

petitioners and respondents No.3-complainant Smt.Seema Gupta, who is

present in the Court today and identified by her counsel Sh.Gaurav Sethi,

Advocate. On the query put to her, complainant has categorically stated that

she has no grudge against any of the petitioners and has already received

Rs.1,40,000/- as future maintenance allowance etc. She further states that

she has already arrived at a compromise with the petitioners amicably with

the intervention of the respectable and common relations. In this regard,
Criminal Misc.No.M-18188 of 2008 (O&M) -2-

mutual agreement dated 04.09.2007 is also placed on the file and the same

is Annexure P-2. The prosecution evidence is yet to be concluded in this

case.

In the given facts and circumstances of this case, no useful

purpose would be served by allowing the proceedings to continue in the trial

Court.

In the result, this petition succeeds and consequently

F.I.R.No.34 dated 16.02.2005 under Sections 406, 498-A, 506 I.P.C.,

registered at Police Station Mahesh Nagar, Ambala Cant and all subsequent

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

petitioners.

April 18, 2009                                    (PRITAM PAL)
mamta-II                                             JUDGE