IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Crl.M. No. M-31492 of 2008
Date of decision : 19.2.2009.
...
Mohinder Singh and others
................ Petitioners
vs.
State of Punjab and another
.................Respondents
Coram: Hon'ble Mr. Justice K.C. Puri
Present: Sh. L.S. Goraya, Advocate
for the petitioners.
Sh. K.S. Pannu, Assistant Advocate General,
Punjab.
...
K.C. Puri, J. (Oral)
Report of the trial Court has been received. In the report, it is
mentioned that parties have arrived at a compromise.
The complainant is present in person in Court and has been
identified by HC Sarwan Singh. He has stated at the Bar that there
were election of Gurudwara Parbandhak Committee and he could not
identify the person who has caused the injury.
So, in these circumstances, it so seems that complainant is
not going to support the case of the prosecution and no useful
purpose would be served in case proceedings are allowed to continue
further.
So, keeping in view the fact that parties can live together
amicably and keeping in view the authority reported as Kulwinder
Crl.M. No. M-31492 of 2008 -2-
Singh and others vs. State of Punjab and others 2007 (3) RCR
(Criminal) 1052, FIR No. 56 dated 14.7.2004 under Sections
323/324/325/307/48/149 IPC registered at Police Station Dera Baba
Nanak, Police Station Batala, stands quashed. Further proceedings, in
pursuant to that FIR also stand quashed.
( K.C. Puri )
19.2.2009. Judge
chug