IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No. 7573-M of 2006
Date of decision: 2nd March, 2009
Raj Rani and others
... Petitioners
Versus
Manjit Kaur
... Respondent
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA
Present: Mr. Sanjiv Gupta, Advocate for the petitioners.
Mr. J.P. Dhull, Advocate for the complainant.
Mr. Mehardeep Singh, Assistant Advocate General Punjab for
the State.
KANWALJIT SINGH AHLUWALIA, J. (ORAL)
In the present case, parties have arrived at a compromise.
Prabhu @ Panni, petitioner No.2 and the complainant respondent Manjit
Kaur are present in Court. They have been identified by their respective
counsels and their statements have been recorded separately.
It has been held by Hon’ble Apex Court in ‘B.S.Joshi v. State
of Haryana’ 2003 (2) RCR (Criminal) 888 and subsequently, by a Full
Bench of this Court in ‘Kulwinder Singh and others v. State of Punjab
and another’, 2007 (3) RCR (Criminal) 1052 that in case parties arrive at
a compromise, proceedings can be quashed in case of non-bailable
offence also.
In view of this, it is ordered that a demand draft worth Rs.1.75
lacs shall be deposited in the Court of Chief Judicial Magistrate, Kaithal on
8th May, 2009. Manjit Kaur shall remain present on that date in the Court of
Criminal Misc. No. 7573-M of 2006 2
Chief Judicial Magistrate, Kaithal. The draft shall be handed over to the
complainant, subject to her withdrawing the complaint (Annexure P-6).
The amount has been agreed also in lieu of proceedings pending under
Section 125 Cr.P.C. Complainant shall also withdraw all the proceedings
under Section 125 Cr.P.C. Statements of parties recorded today
separately, be read as part of this order.
[KANWALJIT SINGH AHLUWALIA]
JUDGE
March 2, 2009
rps