High Court Punjab-Haryana High Court

Darshan Nahar And Others vs State Of Punjab & Another on 29 July, 2011

Punjab-Haryana High Court
Darshan Nahar And Others vs State Of Punjab & Another on 29 July, 2011
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                 CHANDIGARH.

               Criminal Misc. No. M-14171 of 2010 (O&M)
Date of Decision: 29.07.2011

Darshan Nahar and others                         ...Petitioners
                            Versus
State of Punjab & another                                ...Respondents

CORAM:- HON’BLE MR.JUSTICE NAWAB SINGH

Present: Mr. Ramandeep Sandhu, Advocate,
for the petitioners.

Mr. J.S.Bhullar, AAG, Punjab, for the respondent-State

Mr. C.S.Chahal, Advocate,
for respondent no.2.

NAWAB SINGH J.(ORAL)
By this petition under Section 482 of Code of Criminal
Procedure, the petitioner seeks quashing of First Information Report (for
short ‘FIR’) No.250 dated July 13th, 2002, under Sections 420, 465, 467,
468 and 471 Indian Penal Code (for short ‘IPC’), Police Station Nakodar,
District Jalandhar.

Plea of learned counsel for the petitioners is that parties have
compromised the matter. Compromise-deed (Annexure P-2) has been
placed on record. Indeed, the dispute between the parties was of personal
nature. In view of this, there should not be any impediment in allowing the
parties to compromise the matter. Support to this view can be had from the
authority ‘Madan Mohan Abbot Vs. State of Punjab’ 2008 (2) RCR
(Criminal) 429, wherein, Hon’ble Supreme Court has ruled that in such type
of cases, where the dispute is of personal nature, Court should ordinarily,
accept the compromise.

In view of above, petition is accepted. Consequently, FIR No.
250 dated July 13th, 2002, under Sections 420, 465, 467, 468 and 471
IPC Police Station Nakodar, District Jalandhar and subsequent
proceedings arising therefrom, are hereby quashed.

(NAWAB SINGH)
JUDGE
29.07.2011
som