High Court Punjab-Haryana High Court

Harpinder Singh Alias Sunny And … vs State Of Punjab And Another on 27 May, 2009

Punjab-Haryana High Court
Harpinder Singh Alias Sunny And … vs State Of Punjab And Another on 27 May, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH



                            Criminal Misc.-M No. 20155 of 2008 (O&M)
                            Date of decision : May 27, 2009


Harpinder Singh alias Sunny and another
                                                ....Petitioners
                            versus

State of Punjab and another
                                                ....Respondents


Coram:         Hon'ble Mr. Justice Pritam Pal


Present :      Ms. Ishma Randhawa, Advocate for the petitioners
               Mr. K.D. Sachdeva, DAG Punjab
               Mr. PS Goraya, Advocate, for respondent no. 2


Pritam Pal,J. (Oral)

Petitioners have brought this petition under Section 482 of the

Code of Criminal Procedure for quashing of F.I.R. No. 460 dated

31.12.2006 registered under Sections 307/34 of the Indian Penal Code at

Police Station Civil Lines, Amritsar and all subsequent proceedings arising

therefrom.

Without going into any further details, suffice it to say that the

aforesaid case was registered at the instance of respondent no. 2 Rajiv

Kumar complainant who is present in the Court and identified by his

counsel Sh. PS Goraya. On query put to the complainant, he states that

now the matter has been settled amicably between the parties and that he has

no objection if the aforesaid case is quashed against the petitioners. In

this regard, compromise deed dated 22.5.2008 Annexure P/2 is also placed

on the file. It is also pertinent to mention here that the learned State
Criminal Misc.-M No. 20155 of 2008 (O&M) -2-

counsel has fairly states that injuries on the person of respondent no. 2 were

found to be simple and so provisions of section 307 IPC are not attracted in

this case. Challan is yet to be presented in the case.

In the given facts and circumstances, this Court feels that no

useful purpose would be served if the proceedings in the case in hand are

allowed to continue. It would be in the interest of peace and harmony

between the parties to close the chapter of this case.

In the result, this petition succeeds and consequently, F.I.R. No.

460 dated 31.12.2006 registered under Sections 307/34 of the Indian

Penal Code at Police Station Civil Lines, Amritsar and all subsequent

proceedings arising therefrom, are hereby ordered to be quashed, qua the

petitioners.



                                                             ( Pritam Pal )
May 27, 2009                                                       Judge
  'dalbir'