IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
-.-
Crl. Misc. No. M- 484 of 2009
Date of Decision:- 3.3.2009
The Nirvana Cooperative Group Housing Society Ltd. & Ors.
Versus
State of Punjab & anr.
Present:- Mr. Anil Ksheterpal, Advocate, for the petitioners.
Mr. Preet Pal Singh, Addl. P.P., U.T, Chandigarh.
Mr. Sanjay Singh, Advocate, for respondent No.2.
M.M.S.BEDI. (J) (Oral)
Respondent No.2 had lodged an FIR against the members of the
Management of the Nirvana Cooperative Group Housing Building First
Society Ltd, Chandigarh alleging misappropriation of the funds of the
society. The matter has been compromised.
Respondent No.2 has submitted that he does not want to pursue
the case against the petitioners matter having been compromised.
In view of Full Bench judgment of this Court in Kulwinder
Singh & Ors VS. State of Punjab, 2007(3)RCR (Crl) 1052, the petition
is allowed. FIR No. 3, dated 6.2.2008 under Sections 408, 420 and 120-B
IPC registered at Police Station Vigilance, Chandigarh, at the instance of
respondent No.2 and all the subsequent proceedings are hereby quashed on
the basis of compromise.
March 3, 2009 (M.M.S.Bedi) tripti Judge