High Court Punjab-Haryana High Court

Goldy And Others vs State Of Punjab And Another on 20 February, 2009

Punjab-Haryana High Court
Goldy And Others vs State Of Punjab And Another on 20 February, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                               Crl. Misc No. M-31792 of 2008
                               Date of decision : 20.02.2009


Goldy and others
                                                        ....Petitioners

                                       V/s


State of Punjab and another
                                                        ....Respondent.

BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. L.M. Gulati, Advocate
for the petitioners.

Mr. Shailesh Gupta, DAG Punjab.

Mr. P.K. Garg, Advocate
for the respondent No. 2/complainant.

RAJAN GUPTA J. (ORAL)

This is a petition under Section 482 Cr.P.C. for quashing of FIR

No. 91 dated 29.08.2002 (Annexure P-I) registered under sections

452/427/506/34 IPC at police station Sultanwind, Amritsar and all

subsequent proceedings arising therefrom on the basis of compromise.

Counsel for the petitioners as well as respondent No. 2 have

pointed out that both the parties are present in Court today. They have been

duly identified by their respective counsel. Learned counsel for the

respondent No. 2 has stated that an affidavit has been filed on behalf of the

complainant/respondent No. 2 in which it has been stated that petitioners

and respondent No. 2 have compromised the matter. The

complainant/respondent No. 2 has further stated that she has no interest in

pursuing the FIR in question and thus the same be quashed on the basis of

compromise. The affidavit is taken on record as mark ‘A’.
Crl. Misc No. M-31792 of 2008 -2-

The compromise is in the interest of the parties and after the

matter has been resolved by an amicable settlement, no useful purpose is

likely to be served with continuance of the criminal proceedings.

In view of the above, the present FIR and the consequent

proceedings arising therefrom 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 in question

and the subsequent proceedings arising therefrom are quashed.

20.02.2009                                              (RAJAN GUPTA)
Ajay                                                       JUDGE