2008 INSC 0959 SUPREME COURT OF INDIA Jagdish Chanana Vs. State of Haryana Crl.A.No.596 of 2008 (Tarun Chatterjee and Harjit Singh Bedi) 03.04.2008 ORDER (Arising out of S.L.P.(Crl) No. 5194/2006) 1. Leave granted. 2. This appeal is directed against the order dated 24th July 2006 rejecting the prayer for quashing of FIR No.83 dated 12th March 2005 P.S. City Sonepat registered under Sections 419,420,465,468,469,471,472,474 read with Section 34 of the IPC. During the pendency of these proceedings in this Court, Crl.Misc. Petition No. 42/2008 has been filed putting on record a compromise deed dated 30th April 2007. The fact that a compromise has indeed been recorded is admitted by all sides and in terms of the compromise the disputes which are purely personal in nature and arise out of commercial transactions, have been settled in terms of the compromise with one of the terms of the compromise being that proceedings pending in court may be withdrawn or compromised or quashed, as the case may be. In the light of the compromise, it is unlikely that the prosecution will succeed in the matter. We also see that the dispute is a purely personal one and no public policy is involved in the transactions that had been entered into between the parties. To continue with the proceedings, therefore, would be a futile exercise. We accordingly allow the appeal and quash FIR No.83 dated 12th March 2005 P.S. City Sonepat and all consequent proceedings. 1 SpotLaw