High Court Punjab-Haryana High Court

Roshan Lal vs State Of Haryana And Another on 5 September, 2008

Punjab-Haryana High Court
Roshan Lal vs State Of Haryana And Another on 5 September, 2008
Crl. Misc No. M-14045 of 2008                                            1

      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH


                                     Crl. Misc No. M-14045 of 2008
                                     Date of decision : 05.09.2008



Roshan Lal
                                                        ....Petitioner

                                     V/s


State of Haryana and another
                                                        ....Respondent.

CORAM:HON’BLE MR. JUSTICE A.N.JINDAL

Present: Mr. Rajesh Bansal, Advocate
for the petitioner.

Mr. P.M. Anand, Addl. A.G. Haryana.

Mr. Karamveer Singh Banyana, Advocate
for the respondent No. 2.

A.N.JINDAL J.(ORAL)

This is petition for quashing the FIR No. 24 dated 15.01.2005

registered under Sections 420,467,468,471,120-B and 506 IPC (Annexure

P-1) , at Police Stat14ion Sadar Thanesar.

The parties have compromised the matter and the Ld. Counsel

for the complainant Ishwar Singh in his statement before this Court while

admitting the compromise has stated that his client has no objection if the

aforesaid FIR is quashed. His statement has also been reduced into writing.

In view of the compromise arrived at between the parties, the

continuance of the proceedings against the petitioner will amount; to misuse

of the process and there will be no fruitful out come as due to settlement
Crl. Misc No. M-14045 of 2008 2

between the parties, the trial is likely to result into acquittal. As such, I

deem it a fit case where the proceedings could be quashed.

Having regard to the aforesaid and drawing sustenance from the

observations made in Full Bench judgment rendered in case Kulwinder

Singh and others vs. State of Punjab and another, 2007 (3) RCR (Crl.)

1052, this petition is accepted and the aforesaid FIR and the subsequent

proceedings if any stand quashed.

05.09.2008                                              (A.N. JINDAL)
Ajay                                                        JUDGE