High Court Punjab-Haryana High Court

Present:- Ashwani Verma vs Unknown on 6 March, 2009

Punjab-Haryana High Court
Present:- Ashwani Verma vs Unknown on 6 March, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH
                           -.-
                               Crl. Misc. No. M- 33338 of 2008
                               Date of Decision:- 6.3.2009

Abhishek Puri & Ors.          Versus        U.T. Chandigarh & Ors.


                                          Crl. Misc. No. M- 33336 of 2008
                                          Date of Decision:- 6.3.2009

Gurpartap Singh Mann & Ors.      Versus      U.T. Chandigarh & Ors.


Present:- Ashwani Verma, Advocate, for the petitioner in
          (Crl. Misc. No. M- 33338 of 2008)
          Mr.Sanjiv Sheroran, Advocate, for the petitioner in
          (Crl. Misc. No. M- 33336 of 2008)

          Mr. P.K.Khindria, Advocate, for U.T., Chandigarh.

          Mr. Sanjiv Sheoran, Advocate, for respondents No. 2 to 6.

(Crl. Misc. No. M- 33336 of 2008)
Mr. Ashwani Verma, Advocate, for respondent No. 6.

M.M.S.BEDI. (J) (Oral)

This order will dispose of two petitions, one is Crl. Misc. No.

33338- M of 2008 for quashing of FIR No. 248, dated 2.8.2007, under

Sections 147, 149, 323, 506 IPC, registered at Police Station Sector -11,

Chandigarh and another is Crl. Misc. No. 33336-M of 2008 for quashing of

FIR No. 249, dated 2.8.2007, under Sections 147, 149, 323 and 506 IPC,

registered at Police Station Sector -11, Chandigarh, on the basis of

compromise. Former FIR was registerd at the instance of respondent No. 2

Nitin Rathee, alleging that petitioners had assaulted him and other-

respondents. Later FIR was registered against Gurpartap Singh Mann and

others on the complaint of Tejpal Cheema alleging that he along with other

respondents were attacked by the petitioners on 2.8.2007.

Petitioners, complainants and all the injured are present in Court.

They have stated that the matter has been compromsied vide compromise
Crl. Misc. No. M- 33338 of 2008 -2-

Annexure P-2 dated 3.8.2007.

A perusal of the FIR in both the cases indicate that the parties

were students at the time of the incident and the dispute had arisen during

the election days of Students Council in Panjab University. Parties are

present in Court and also have given oral undertaking not to repeat the

similar incident in the Panjab University campus.

In view of the judgment of Kulwinder Singh & Ors VS. State

of Punjab, 2007(3)RCR (Crl) 1052, the FIR can be quashed on the basis of

compromise.

Taking into consideration, the above circumstances, I do not find

any reason not to quash the above FIR especially when both the parties were

students at the time of the occurrence and that both the parties by appearing

in Court have undertaken not to commit the similar offence of which they

are accused of in the criminal cases mentioned above.

Accordingly, the petitions are allowed. FIR No. 248, dated

2.8.2007, FIR No. 249, dated 2.8.2009 and all the criminal proceedings

emanating therefrom are hereby quashed on the basis of compromise.

March 6, 2009                                                (M.M.S.Bedi)
tripti                                                         Judge