IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. M-33583 of 2008
Date of decision : 17.02.2009
Parvinder Singh and others
....Petitioners
V/s
State of Haryana and another
....Respondents.
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Naresh Kaushik, Advocate
for the petitioners.
Mr. K.C. Gupta, AAG Haryana
for respondent No. 1-State.
Mr. Jarnail Singh Saneta, Advocate
for the respondent No. 2.
RAJAN GUPTA J. (ORAL)
This is a petition under Section 482 Cr.P.C. for quashing of FIR
No. 415 dated 29.08.2002 registered under sections 498-
A/406/323/504/506/34 IPC at police station Sector – 5, Panchkula (Haryana)
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
Crl. Misc No. M-33583 of 2008 -2-
compromise. The affidavit is taken on record as mark ‘A’.
Learned State counsel has pointed out that statement of
respondent No. 2 was recorded, wherein, she has stated that a compromise
had been arrived at between the parties. The said compromise is annexed as
Annexure R-1 to the reply filed by the State.
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.
17.02.2009 (RAJAN GUPTA) Ajay JUDGE