High Court Punjab-Haryana High Court

Chander Shekhar vs State Of Punjab And Another on 9 May, 2011

Punjab-Haryana High Court
Chander Shekhar vs State Of Punjab And Another on 9 May, 2011
Criminal Misc. No. M-14104 of 2011                                  1




      In the High Court of Punjab and Haryana, at Chandigarh.


                  Criminal Misc. No. M-14104 of 2011

                     Date of Decision: 9.5.2011


Chander Shekhar
                                                             ...Petitioner
                                Versus
State of Punjab and Another
                                                           ...Respondents


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


Present: Mr. Rajiv Kumar Trikha, Advocate
         for the petitioner.


Kanwaljit Singh Ahluwalia, J. (Oral)

In the present petition, a prayer has been made that case FIR

No. 174 dated 25.11.2010, registered at Police Station Garhshankar,

under Sections 304-A, 279, 337 and 338 IPC be quashed as

compromise has been arrived at between the petitioner and legal heirs

of deceased Chanan Kaur.

This Court cannot take compromise into consideration for

quashing of the impugned FIR as the aggrieved person is none else but

deceased. In Puttaswamy v. State of Karnataka and Another (2009)

1 Supreme Court Cases 711, it was held that for the offence under

Section 304-A IPC, compromise cannot be taken into consideration for

dropping the proceedings. However, the compromise can always be

taken into consideration while considering the sentence.
Criminal Misc. No. M-14104 of 2011 2

I have no doubt that in case reliance is placed upon

Puttaswamy’s case, the trial Court, while considering the quantum of

sentence, shall act sympathetically and liberally as per the mandate of

law laid down in the above said case.

With the observations made above, the present petition is

disposed of.

(Kanwaljit Singh Ahluwalia)
Judge
May 9, 2011
“DK”