High Court Punjab-Haryana High Court

Narender And Others vs State Of Haryana And Another on 10 February, 2009

Punjab-Haryana High Court
Narender And Others vs State Of Haryana And Another on 10 February, 2009
 IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                      CRM No.M 32505 of 2008 (O&M)
                                      Date of decision: 10.2.2009

Narender and others

                                                                 ...Petitioners

                   Versus

State of Haryana and another
                                                              ...Respondents

CORAM:      HON'BLE MR.JUSTICE HARBANS LAL

Present:    Mr.Rahul Deswal, Advocate for the petitioners

            Mr.Amit Kaushik, AAG, Haryana

            Mr.Nonish Kumar, Advocate for respondent No.2- complainant

                         ***
Harbans Lal, J.

This petition has been moved by Narender and others under

Section 482 of the Code of Criminal Procedure seeking quashing of FIR

No.255 dated 16.6.2008, (Annexure P-1) registered under Sections 420,

467, 468, 471, 506 read with Section 34 of the Indian Penal Code at Police

Station Civil Line, Karnal and all consequential proceedings arising

therefrom, on the ground of compromise (Annexure P- 2 ).

The grounds pleaded are that the parties have compromised the

matter with the intervention of the respectables, therefore, no useful purpose

would be served if the proceedings are allowed to continue. A compromise

deed dated 11.10.2008 (Annexure P-2) has been executed between the

parties. Complainant has also sworn an affidavit wherein he has stated that

he has no objection if the FIR in question is quashed as the matter has been

compromised.

CRM No.M 32505 of 2008 (O&M) -2-

Mr.Nonish Kumar, Advocate appearing on behalf of respondent

No.2 – complainant has also conceded this fact.

In view of the law laid down by the Full Bench of this Court in

re: Kulwinder Singh and others versus State of Punjab and another

2007(3) Recent Criminal Reports (Crl.) 1052, the Court is competent to

quash the proceedings on the basis of compromise. Sequelly, this petition

is accepted and FIR No.255 dated 16.6.2008, (Annexure P-1) registered

under Sections 420, 467, 468, 471, 506 read with Section 34 of the Indian

Penal Code at Police Station Civil Line, Karnal and all consequential

proceedings arising therefrom are hereby quashed.

February 10, 2009                                 (Harbans Lal)
gsv                                                    Judge