High Court Punjab-Haryana High Court

Atamjit Singh And Another vs State Of Punjab And Another on 3 December, 2009

Punjab-Haryana High Court
Atamjit Singh And Another vs State Of Punjab And Another on 3 December, 2009
CRL. MISC. NO. M-26445 OF 2009                         -1-



    IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                  CHANDIGARH


                           CRL. MISC. NO. M-26445 OF 2009
                           DECIDED ON : 03.12.2009

Atamjit Singh and another
                                            ...Petitioners
           versus

State of Punjab and another
                                            ...Respondents


CORAM : HON'BLE MR. JUSTICE AJAY TEWARI


Present : Mr. Munish Behl, Advocate,
          for the petitioners.

           Mr. P. S. Brar, Senior DAG, Punjab.

           Mr. N. S. Sodhi, Advocate,
           for respondent No.2.


AJAY TEWARI, J. (ORAL)

This is a petition for quashing the FIR No. 127 dated

13.09.2009 under Sections 365/34 of the Indian Penal Code

registered at Police Station Ajnala, District Amritsar Rural, on the

ground that there is a compromise between the parties.

Learned counsel for respondent No.2-complainant has

stated that the complainant has already filed an affidavit in this

Court stating that his wife was never kidnapped and that he has

no objection if the FIR is quashed.

From the order-sheet, I find that the complainant and

wife were present in Court on the last date of hearing.
CRL. MISC. NO. M-26445 OF 2009 -2-

Keeping in view the fact that the matter has been

compromised and that the allegation of kidnapping has been

completely displaced in view of the judgment of this Court in

Kulwinder Singh and others vs. State of Punjab and

others” 2007 (3) RCR (Criminal) 1052, I deem it appropriate

to quash this FIR, however, subject to the payment of

Rs.10,000/- as costs to be paid before the Punjab State Legal

Services Authority and subject to the production of the receipt

before the Investigating Officer on or before 11.12.2009.

In the circumstances, the FIR, detailed above, stands

quashed. Further proceedings pursuant to that FIR also stands

quashed.

(AJAY TEWARI)
JUDGE

DECEMBER 03, 20009
shalini