High Court Punjab-Haryana High Court

Sewa Singh vs State Of Haryana And Another on 17 July, 2009

Punjab-Haryana High Court
Sewa Singh vs State Of Haryana And Another on 17 July, 2009
             Crl.M. No. M-3189 of 2009                      -1-



IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                              Crl.M. No. M-3189 of 2009 (O&M)
                              Date of decision : 17.7.2009.

                             ...

    Sewa Singh
                                            ................ Petitioner

                             vs.

    State of Haryana and another
                                            .................Respondents



    Coram: Hon'ble Mr. Justice K.C. Puri



    Present: Sh. S.N. Pillania, Advocate
             for the petitioner.

            Sh. A.K. Jindal, Assistant Advocate General,
            Haryana.
                ...


    K.C. Puri, J. (Oral)

Sewa Singh s/o Bhartu Ram has filed the present petition

under Section 482 Cr.P.C. for quashing FIR No. 89 dated 9.5.2006

under Section 7 of the Punjab Scheduled Roads and Controlled Areas

Restriction of Unregulated Development Act No. 41 of 1963,

registered at Police Station Sadar, Panipat, District Panipat, qua him.

It is stated in the petition that offence has been compounded

and the requisite amount has been deposited.

In the written reply, it has been mentioned that offence has

been compounded. Learned State counsel has also stated at the Bar
Crl.M. No. M-3189 of 2009 -2-

that the requisite fee has been deposited.

So, in these circumstances, FIR No. 89 dated 9.5.2006 under

Section 7 of the Punjab Scheduled Roads and Controlled Areas

Restriction of Unregulated Development Act No. 41 of 1963,

registered at Police Station Sadar, Panipat, District Panipat, stands

quashed. Further proceeding in pursuant to that FIR also stands

quashed.

( K.C. Puri )
17.7.2009. Judge
chugh