IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Criminal Misc. -M No. 42831 of 2007 (O&M)
Date of decision : January 15, 2009
Baljinder Singh and another
....Petitioners
versus
State of Punjab and another
....Respondents
Coram: Hon'ble Mr. Justice Pritam Pal
Present : Mr. Amit Dhawan, Advocate for the petitioners
Mr. KD Sachdeva, DAG Punjab
Mr. KS Sekhon, Advocate for respondent no. 2
Pritam Pal,J. (Oral)
Petitioners Baljinder Singh and Balwinder Kaur have brought
this petition under Section 482 of the Code of Criminal Procedure for
quashing of F.I.R. No. 140 dated 27.11.2004 registered under Sections
498-A, 406 IPC and under sections 8 and 4 of the Dowry Prohibition Act
at Police Station Ahmedgarh, District Sangrur and all subsequent
proceedings arising therefrom.
Without going into any further details, suffice it to say that the
aforesaid case was registered at the instance of respondent no. 2 Jeevan
Jyoti complainant who is present in the Court and identified by his counsel
Sh. KS Sekhon. The petitioners are stated to be distant relations of
respondent no. 2. In that Baljinder Singh is maternal uncle of her husband
whereas Balwinder Kaur is wife of Baljinder Singh. On the asking of the
Court, complainant-respondent no. 2 submits that the matter has been
Criminal Misc. -M No. 42831 of 2007 (O&M) -2-
settled amicably with the intervention of the respectables and common
relations qua the present petitioners. In this regard, compromise deed
dated 10.7.2007 Annexure P/4 is also placed on the file. She further
submits that she has no objection if the aforesaid case is quashed qua the
petitioners. The petitioners were earlier arrested and then released on bail
and now they are appearing regularly before the trial court.
In the given facts and circumstances, this Court feels that no
useful purpose would be served if the proceedings in the case in hand are
allowed to continue qua the present petitions. Moreover, it would also be in
the interest of peace and harmony between the parties to close the chapter of
this case.
In the result, this petition succeeds and consequently, F.I.R. No.
140 dated 27.11.2004 registered under Sections 498-A, 406 IPC and under
sections 8 and 4 of the Dowry Prohibition Act at Police Station
Ahmedgarh, District Sangrur and all subsequent proceedings arising
therefrom, are hereby ordered to be quashed, qua the present petitioners
only.
( Pritam Pal )
January 15, 2009 Judge
'dalbir'