IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Criminal Miscellaneous No. M-19544 of 2008
Date of Decision: October 03, 2008
Surinder Mohan Thakur
.....PETITIONER(S)
VERSUS
State of Punjab & Another
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. B.S. Walia, Advocate, for the
petitioner.
Mr. H.S. Brar, Deputy Advocate
General, Punjab.
Mr. Anil Shukla, Advocate, for
respondent No.2.
. . .
AJAI LAMBA, J (Oral)
This petition has been filed under
Section 482 Cr.P.C. for quashing FIR No.51 dated
19.4.2008 lodged for commission of offences under
Sections 406 and 420 IPC, with Police Station, Sadar,
Kapurthala and all consequential proceedings arising
therefrom, on the basis of compromise.
Contention is that it was a dispute for
money. Respondent No.2-complainant has already received
the amount viz. Rs.3 lac. Affidavit has been filed on
behalf of respondent No.2-complainant, Darshan Singh,
Crl. Misc. No. M-19544 of 2008 [2]
sworn on 3.10.2008 wherein it has categorically been
stated that the complainant does not want to pursue the
case against the petitioner.
Learned counsel for the respondent-State,
on instructions from Sucha Singh, Assistant Sub
Inspector, states that the parties indeed have entered
into compromise.
Having regard to the nature of disputes;
the amount due towards the complainant having already
paid; complainant having endorsed the factum of
compromise and a clear statement made that he is not
interested in pursing the prosecution of the petitioner
and continuance of proceedings would not serve any
purpose in law, this petition is allowed.
FIR No.51 dated 19.4.2008 lodged for
commission of offences under Sections 406 and 420 IPC,
with Police Station, Sadar, Kapurthala and all
consequential proceedings arising therefrom, are hereby
quashed.
(AJAI LAMBA)
October 03, 2008 JUDGE
avin