IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Criminal Misc. -M No. 16646 of 2008 (O&M)
Date of decision : January 19, 2009
Sandeep Verma and others
....Petitioners
versus
Union Territory of Chandigarh and another
....Respondents
Coram: Hon'ble Mr. Justice Pritam Pal
Present : Mr. Vivek Kathuria, Advocate for the petitioners
Ms. Aseem Mor, Advocate for UT Chandigarh
Mr. Gaurav Kathuria, Advocate for respondent no. 2
Pritam Pal,J. (Oral)
Petitioners have brought this petition under Section 482 of the
Code of Criminal Procedure for quashing of F.I.R. No. 131 dated
15.3.2008 registered under Sections 323, 354, 498-A of the Indian Penal
Code at Police Station 34, Chandigarh and all subsequent proceedings
arising therefrom.
Without going into any further details, suffice it to say that the
aforesaid case was registered at the instance of respondent no. 2 Sandeep
Kaur complainant who is present in the Court and identified by his counsel
Sh. Gaurav Kathuria. Now the parties have settled the dispute amicably
with the intervention of the respectables and common relations. In this
regard, compromise deed dated 4.7.2008 Annexure P/2 is also placed on
the file. The prosecution case is still at the initial stage.
Criminal Misc. -M No. 16646 of 2008 (O&M) -2-
In the given facts and circumstances, this Court feels that no
useful purpose would be served if the proceedings in the case in hand are
allowed to continue. Moreover, it would also be in the interest of peace and
harmony between the parties to close the chapter of this case.
In the result, this petition succeeds and consequently, F.I.R. No.
131 dated 15.3.2008 registered under Sections 323, 354, 498-A of the
Indian Penal Code at Police Station 34, Chandigarh and all subsequent
proceedings arising therefrom, are hereby ordered to be quashed, qua the
petitioners.
( Pritam Pal )
January 19, 2009 Judge
'dalbir'