IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No.M-26037 of 2009
Decided on :30.11.2009
Davinder Singh & others ... Petitioners
versus
State of Punjab and another ...Respondents
CORAM : HON'BLE MR. JUSTICE AJAY TEWARI
Present: Mr. K.S.Sidhu, Advocate
for the petitioners.
Mr. B.S.Sidhu, Advocate
for respondent No.2.
Mr. Mehardeep Singh, DAG, Punjab.
****
1.Whether Reporters of local newspapers may be allowed to see
the judgment?
2.To be referred to the reporters or not?
3.Whether the judgment should be reported in the Digest?
AJAY TEWARI, J. (ORAL)
This is a petition under Section 482 to quash the FIR
No.102 dt. 13.09.2006 under Section 420,465,467,471,120-B
IPC at Police Station Raman, Distt. Bathinda on the ground that
the matter has been compromised between the parties.
Respondent No.2 is present in Court and has been
identified by her counsel. She corroborated the assertion made
in the petition.
In these circumstances, learned counsel for the
petitioner contends that no useful purpose would be served by
continuing this prosecution. He has relied upon the judgment of
Crl. Misc. No.M-26037 of 2009 -2-
this Court titled as Kulwinder Singh vs. State of Punjab
reported as 2007 Volume 3 RCR Pb. & Hry. page 1052.
Learned State counsel is not in a position to deny
these facts.
In these circumstances, this petition is allowed and the
FIR No.102 dt. 13.09.2006 is quashed subject to costs of
Rs.10,000/- to be deposited in the Punjab State Legal Service
Authority. The parties would produce the necessary receipt in
this regard before the Investigating Officer on or before
07.12.2009.
November 30, 2009 (AJAY TEWARI) sonia JUDGE