High Court Punjab-Haryana High Court

Present:- Mr. J.S.Saneta vs Petitioner Seeks Quashing Of Fir … on 3 March, 2009

Punjab-Haryana High Court
Present:- Mr. J.S.Saneta vs Petitioner Seeks Quashing Of Fir … on 3 March, 2009
       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH
                            -.-
                                Crl. Misc. No. 5540 of 2009
                                Date of Decision:- 3.3.2009



Naveen Nayyar                   Versus              U.T.Chandigarh & Anr.


Present:- Mr. J.S.Saneta, Advocate, for the petitioner.

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

          Petitioner seeks quashing of FIR registered at the instance of

respondent No.2 against petitioner and his brother Parveen Nayyar on the

basis of compromise. The compromise has been placed on record.

It appears that Parveen Nayyar has not approached this Court for

quashing of FIR. Partial quashing of FIR does not seem to be appropriate in

the present case.

Present petition is dismissed with liberty to file a fresh petition

after arraigning all the accused in the petition.

March 3, 2009                                               (M.M.S.Bedi)
tripti                                                        Judge