High Court Punjab-Haryana High Court

Naveen Kumar Aggarwal And Others vs State Of U.T on 13 October, 2009

Punjab-Haryana High Court
Naveen Kumar Aggarwal And Others vs State Of U.T on 13 October, 2009
CRM-M 19627 of 2009                              1



IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH



            Decided on Oct 13,2009



Naveen Kumar Aggarwal and others           --.Petitioners


                        Versus

State of U.T,Chandigarh and another       --Respondents

CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

PRESENT: Mr.A.K.Khunger, Advocate,for the petitioners

Ms.Ashima Mor,Advocate for U.T,Chandigarh, for

respondent No.1.

Mr.Kamal Singh, Advocate,for respondent No.2.

Rakesh Kumar Jain, J: (Oral)

This is a petition under Section 482 of Code of Criminal

Procedure, 1973 (for short,’ Cr.P.C.’) for quashing of FIR No. 13

dated 09.1.2007 registered under Sections 406,498-A IPC at Police

Station, Sector 39, Chandigarh.

Petitioner Nos. 1 and respondent No. 2 got married on

31.8.2001 at Chandigarh and out of their wedlock, a male child,

namely Pratham was born on 11.2.2004. The aforesaid FIR has been

registered at the instance of respondent No.2. in which a compromise

has been effected between Shyam Sunder Aggarwal and Smt.Krishna

Aggarwal (petitioners Nos. 2 and 3) through Special power of Attorney
CRM-M 19627 of 2009 2

of petitioner No.1 on 16.7.2009. The compromise deed has been

witnessed by Mr.A.P.S.Guliani, Advocate and Mrs.Manjeet

Kaur,Advocate.

The petitioners have now filed this petition for quashing

of the FIR(Annexure P-1) on the basis of compromise (Annexure P-2).

Petitioner No.1 is being represented by Vijendra Kumar son of Om

Parkash, who has been given Special Power of Attorney by Naveen

Aggarwal (petitioner No.1) on 20.7.2008, for quashing of the FIR on

the basis of compromise.

On behalf of the petitioners, Special Power of Attorney

and Shyam Sunder Aggarwal (petitioner No.2) are present in Court

who have been identified by their Counsel Mr.A.P.S. Guliani,

Advocate. Petitioner No.3 Smt.Krishna Aggarwal could not appear in

the Court due to her ailment. On the other hand, respondent No.2.

Shilpi Aggarwal is also present in Court with her father Sh. Sunil

Choudhry,Advocate, who have been identified by their counsel

Mr..Kamal Singh,Advocate.

In terms of the compromise Annexure P-2, a draft of

Rs.5.00 lakh drawn in the name of Shilpi (respondent No.2) is handed

over to her by Mr.A.P.S.Guliani, Advocate, for the petitioners. It is

further submitted by the learned counsel for the petitioners that since

the matter has been compromised, therefore, in view of the Full Bench

decision of this Court in the Case of Kulwinder Singh and others Vs.

State of Punjab and another 2007 (3) R.C.R (Criminal) 1052, the

aforesaid FIR (Annexure P1) and all other proceedings emanating
CRM-M 19627 of 2009 3

therefrom may be quashed.

Mr.Kamal Singh, learned counsel for respondent No.2 has

raised no objection to the quashing of the FIR.

After hearing the learned counsel for the parties and

keeping in view the facts and circumstances of the case in which

the parties have settled their dispute outside the Court to lead their

lives amicably afresh, the present petition is allowed and FIR No. 13

dated 09.1.2007 under Sections 406,498-A IPC at Police Station,Sector

39, Chandigarh and all other proceedings arising therefrom are hereby

quashed.

October 13,2009                               (Rakesh Kumar Jain)
RR                                                    Judge