IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
Criminal Misc.13421-M of 2008
DATE OF DECISION : AUGUST 8, 2008
TARSEM KUMAR SHARMA ....... PETITIONER(S)
VERSUS
STATE OF PUNJAB AND ANR. .... RESPONDENT(S)
CORAM : HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: Mr. Jasdeep Singh, Advocate, for the petitioner(s).
Mr. HS Brar, DAG, Punjab.
Mr. AS Cheema, Advocate, for respondent No.2.
AJAI LAMBA, J. (Oral)
This petition has been filed under Section 482, Code of
Criminal Procedure, for quashing of FIR No.323 dated 22.11.2006 under
Sections 452, 506, 294, Indian Penal Code, Police Station, Sadar
Ferozepur, District Ferozepur.
The contention of the learned counsel for the petitioner is that
the dispute between the parties has been settled and they had entered into a
compromise on 15.5.2008 (Annexure P-1).
Complainant-respondent No.2/Amarjit Singh, as identified by
Shri A.S.Cheema, Advocate, is present in court, and states that with the
intervention of the respectables, all the disputes have been settled. The
parties want to live in peace and the complainant is not ready and willing to
Criminal Misc.13421-M of 2008 2
prosecute the petitioner.
Learned counsel for the respondent-State states that in view
of the compromise having been effected between the parties, he has no
objection if the FIR and the proceedings are quashed.
Having regard to the fact that the complainant has endorsed
the factum of compromise and would not be bringing any evidence to
court, continuance of the proceedings would not serve any legal purpose.
In view of the above, the petition is allowed. FIR No.323
dated 22.11.2006 under Sections 452, 506, 294, Indian Penal Code, Police
Station, Sadar Ferozepur, District Ferozepur, and subsequent proceedings
are quashed.
August 8, 2008 ( AJAI LAMBA ) Kang JUDGE