IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Criminal Miscellaneous No. M-22162 of 2008
Date of Decision: October 20, 2008
Avtar Singh
.....PETITIONER(S)
VERSUS
State of Punjab & Another
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - None for the petitioner.
Mr. Kamaldeep Singh Sidhu, Deputy
Advocate General, Punjab.
Mr. G.C. Rattan, Advocate, for
respondent No.2.
. . .
AJAI LAMBA, J (Oral)
This petition has been filed under
Section 482 Cr.P.C. for quashing FIR No.101 dated
30.8.2007 (Annexure P-1) lodged for commission of
offences punishable under Sections 420, 465, 468 471,
120-B IPC, Police Station, Chamkaur Sahib, District
Ropar.
In Para 2 of the petition, it has been
pleaded that with the intervention of the respectable
of the village, a compromise has been arrived at
between the parties and all the disputes have been
resolved, and the complainant has no grievance or
Crl. Misc. No. M-22162 of 2008 [2]
grouse against the petitioner. Compromise deed has been
placed on record as Annexure P-2.
Learned counsel for respondent No.2-
complainant has disputed the material facts. Learned
counsel contends that the terms of compromise have not
been complied with or abided by the petitioner, and
therefore, the matter cannot be disposed of in view of
compromise.
In view of the stand of learned counsel
for respondent No.2-complainant, the petition is
dismissed.
(AJAI LAMBA)
October 20, 2008 JUDGE
avin