High Court Punjab-Haryana High Court

Sucha Singh vs State Of Punjab And Others on 10 February, 2009

Punjab-Haryana High Court
Sucha Singh vs State Of Punjab And Others on 10 February, 2009
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH


                    Criminal Misc. No. M-2957 of 2009
                    Date of decision: 10th February, 2009


Sucha Singh

                                                               ... Petitioner

                                  Versus

State of Punjab and others
                                                            ... Respondents


CORAM:      HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA


Present:    Mr. T.P.S. Tung, Advocate for the petitioner.

            Mr. Mehardeep Singh, Assistant Advocate General Punjab for
            the State.
            Mr. G.S. Jagpal, Advocate for respondent No.3 and 4.


KANWALJIT SINGH AHLUWALIA, J. (ORAL)

By this common order, two petitions bearing Criminal Misc.

No. M-2957 of 2009 and Criminal Misc. No. M-2958 of 2009 shall be

decided together.

Rakesh Kumar @ Harmesh Kumar respondent No.4 has filed

affidavit in Criminal Misc. No.M-2957 of 2009 preferred by Sucha Singh.

The affidavit is taken on record. Sucha Singh has filed an affidavit in

Criminal Misc. No. M-2958 of 2009 preferred by Ramandeep Singh. The

same is also taken on record.

In the present case, FIR No.650 dated 20.10.2001 was

registered at Police Station Sadar Jalandhar, under Sections 326, 324,

323, 148 and 149 IPC at the instance of Ramandeep Singh. Whereas,

cross version of the occurrence in the FIR was projected by Sucha Singh

in criminal complaint No. 349/1/05 dated 02.03.2005 filed under Sections
Criminal Misc. No. M-2957 of 2009 2

326, 323, 148, 149, 336, 506 IPC, whereupon summoning order (Annexure

P-2) was passed by the Court of Judicial Magistrate (1st Class), Jalandhar

on 15th November, 2005.

In Criminal Misc. No. M-2957 of 2009, prayer has been made

for quashing of the FIR along with all subsequent proceedings and in

Criminal Misc. No. M-2957 of 2009, prayer for quashing of criminal

complaint (Annexure P-1) and summoning order (Annexure P-2), along

with all subsequent proceedings, has been made.

In the occurrence, Sucha Singh and Ramesh Kumar @

Harmesh Kumar had suffered injuries. It is stated that on the intervention of

respectables and neighbourers, parties have buried their hatchet and have

agreed to promote everlasting peace and live in harmony. Parties belong

to the same village. Counsel for the petitioners submit that both FIR and

complaint cases have been clubbed.

Taking into consideration compromise arrived at between the

parties and the ratio of law laid by a Full Bench of this court in ‘Kulwinder

Singh and others v. State of Punjab and another’, 2007 (3) RCR

(Criminal) 1052, present petitions are accepted and FIR No. 650 dated

20.10.2001 registered at Police Station Sadar Jalandhar, under Sections

326, 324, 323, 148 and 149 IPC and criminal complaint No. 349/1/05 dated

02.03.2005 filed under Sections 326, 323, 148, 149, 336, 506 IPC, along

with all subsequent proceedings, are quashed.

[KANWALJIT SINGH AHLUWALIA]
JUDGE
February 10, 2009
rps