Criminal Misc. No. M-32479 of 2008 1
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Criminal Misc. No. M-32479 of 2008
Date of decision: December 2, 2009
Sumit Marwaha & others -Petitioners
Versus
State of Punjab & others -Respondents
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. PK Dwivedi, Advocate, for
the petitioners.
Mr. Shilesh Gupta, DAG, Punjab.
Mr. Karan Bhardwaj, Advocate, for
respondents No.2 & 3.
Rajan Gupta, J.(Oral)
The petitioners have filed this petition under Section 482
Cr.P.C. for quashing of FIR No. 157 dated 26-11-2008 under Sections
382,365,34 IPC, registered at police station Dakha, District Ludhiana on
the basis of compromise arrived at between the parties.
Learned State counsel (on the instructions from ASI Amrik
Singh, who is present in Court) submits that a detailed investigation has
been conducted into the matter and all the accused, including the person
(namely Palwinder Singh), who authorised a private agency to effect
recovery of the vehicle, have been arrayed as accused in the FIR.
According to Mr. Gupta, the Investigating Officer shall consider all aspects
of the case including the role of various accused while submitting his final
report under Section 173 Cr.P.C.
Criminal Misc. No. M-32479 of 2008 2
In view of the statement made by learned State counsel, counsel
for the petitioners prays that he may be permitted to withdraw this petition.
Dismissed as withdrawn.
[Rajan Gupta]
Judge
December 2, 2009.
‘ask’