CRM No. M-29342 of 2008 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-29342 of 2008
Date of decision: 11.2.2009
Dr. Brij Kumar Goyal @ Dr. B.K. Goel & others ...Petitioners
Versus
State of Haryana and another ...Respondent
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. TPS Makkar, Advocate, for the petitioners.
Mr. K.C. Gupta, AAG, Haryana.
Mr. Sanjiv Gupta, Advocate, for
respondent No.2- complainant.
Rajan Gupta, J.
The petitioners have filed this petition under Section 482
Cr.P.C. for quashing of FIR No.80 dated 1st June, 2008, under Sections
469, 470, 471, 509 IPC, registered at Police Station City Dadri
(Annexure P-1) and the subsequent proceedings arising therefrom, on
the basis of compromise (Annexure P-2) arrived at between the parties.
Complainant/respondent No.2 is present in Court. She is
duly identified by her counsel. She has filed an affidavit, which is taken
on record as Mark ‘A’, admitting therein the factum of com promise
(Annexure P-2) arrived at between the parties. She states that she has
no objection if the present FIR is quashed.
The compromise is in the interest of the parties and after the
matter has been resolved by an amicable settlement, no useful purpose is
CRM No. M-29342 of 2008 2
likely to be served with continuance of the criminal proceedings, which
would be a futile exercise.
In view of the above, the present FIR and the consequent
proceedings deserve to be quashed in the light of the decision of Full
Bench of this Court in Kulwinder Singh and others Vs. State of
Punjab, 2007 (3) RCR (Crl.) 1052.
Resultantly, the present petition is allowed, the FIR and the
subsequent proceedings arising therefrom are quashed.
(RAJAN GUPTA)
JUDGE
February 11, 2009
‘rajpal’