IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Criminal Misc. -M No. 33907 of 2008 (O&M)
Date of decision : January 09, 2009
Sanjay and another
....Petitioners
versus
State of Haryana and another
....Respondents
Coram: Hon'ble Mr. Justice Pritam Pal
Present : Mr. Ashish Aggarwal, Advocate for the petitioners
Mr. SS Patter, Sr. DAG Haryana
Mr. Maharaj Kumar, Advocate for respondent no. 2
Pritam Pal,J. (Oral)
Petitiones have brought this petition under Section 482 of the
Code of Criminal Procedure for quashing of F.I.R. No. 225 dated
20.6.2007 registered under Sections 323, 420, 465, 467, 471, 506, 148, 149
of the Indian Penal Code at Police Station Assandh, District Karnal 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 Rajinder
Singh complainant who is present in the Court and identified by his counsel
Sh. Maharaj Kumar. Now the parties have settled the dispute amicably with
the intervention of the respectables and common relations. In this regard,
compromise deed/affidavit dated 18.12.2008 Annexure P/2 is also placed
on the file.
Criminal Misc. -M No. 33907 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.
225 dated 20.6.2007 registered under Sections 323, 420, 465, 467, 471,
506, 148, 149 of the Indian Penal Code at Police Station Assandh, District
Karnal and all subsequent proceedings arising therefrom are hereby
ordered to be quashed, qua the petitioners.
( Pritam Pal )
January 09, 2009 Judge
'dalbir'