Criminal Misc. No. M-26514 of 2009 1
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Criminal Misc. No. M-26514 of 2009
Date of decision: September 22, 2009
Inderjit & others -Petitioners
Versus
State of Punjab & another -Respondents
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. RK Dadwal, Advocate, for the petitioners.
Rajan Gupta, J.(Oral)
This is a petition for quashing of FIR No. 148 dated 12.8.2009
registered against the petitioners under Sections 323,452,380,148,149 IPC
at police station Tanda, District Hoshiarpur.
Mr. Dadwal submits that the matter is still at the stage of
investigation and the challan is yet to be presented before the court of
competent jurisdiction. According to the counsel, a compromise has been
arrived at between the parties, copy whereof is Annexure P1-3 to the
petition.
Notice of motion.
On asking of the Court, Mr. Shilesh Gupta, DAG, Punjab
accepts notice on behalf of respondent No.1.
Mr. Sandeep Sharma Advocate, who is present in Court, has put
in appearance on behalf of the complainant. He affirms the factum of
compromise.
Learned State counsel submits that compromise, if any, shall
Criminal Misc. No. M-26514 of 2009 2
be taken into consideration by the Investigating Officer before presenting
the final report under Section 173 Cr.P.C.
In view of the statement made by learned State counsel, no
further order is called for at this stage.
It is made clear that if still aggrieved, the petitioners shall be at
liberty to avail of the remedy available to them under the law.
Copy of the order be given to learned State counsel under
signatures of Court Secretary of the Bench.
[Rajan Gupta]
Judge
September 22, 2009.
‘ask’