CRM No. M-32666 of 2008 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-32666 of 2008
Date of decision: 16.01.2009
Surjit Singh ...Petitioner
Versus
State of Punjab and another ...Respondents
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present:- Mr. T.P.S. Bhatti, Advocate, for the petitioner.
Mr. Shailesh Gupta, DAG, Punjab for respondent No.1.
Dr. Naresh Kaushik, Advocate, for respondent No.2.
Rajan Gupta, J.
The petitioner has filed this petition under Section 482
Cr.P.C. for quashing of FIR No.83 dated 22nd April, 2008, under
Section 420 IPC, registered at Police Station Phillaur, District
Jalandhar (Annexure P-1) and the subsequent proceedings arising
therefrom, on the basis of compromise (Annexure P-2) arrived at
between the parties.
Complainant/respondent No.2 is present in Court. She is
duly identified by her counsel. She has filed an affidavit, admitting
therein the factum of com promise (Annexure P-1) arrived at between
the parties. She states that she has no objection if the present FIR is
quashed.
The compromise is in the interest of the parties and after the
CRM No. M-32666 of 2008 2
matter has been resolved by an amicable settlement, no useful purpose is
likely to be served with continuance of the criminal proceedings, which
would be a futile exercise.
In view of the above, the present FIR and the consequent
proceedings deserve to be quashed in the light of the decision of Full
Bench of this Court in Kulwinder Singh and others Vs. State of
Punjab, 2007 (3) RCR (Crl.) 1052.
Resultantly, the present petition is allowed, the FIR and the
subsequent proceedings arising thereof are quashed.
(RAJAN GUPTA)
JUDGE
January 16, 2009
‘rajpal’