In the High Court of Punjab and Haryana at Chandigarh
CRM No. M- 33252 of 2008
Date of Decision: 24.04.2009
Ashok Kumar .....Petitioner
Versus
State of Punjab and another .....Respondents
AND
CRM No. M- 8322 of 2009
Date of Decision: 24.04.2009
Sonu Kumar …..Petitioner
Versus
State of Punjab and another …..Respondents
Coram Hon’ble Mr. Justice K. C. Puri
Present:- Mr. G. N. Malik, Advocate
for the petitioners.
Mr. A. P. S. Mann, Sr. DAG, Punjab.
K. C. Puri, J (Oral)
By this order I intend to dispose of CRM No. M- 33252 of
2008, titled Ashok Kumar v. State of Punjab and another and CRM No. M-
8322 of 2009, titled Sonu Kumar v. State of Punjab and another as both
arise from the same FIR.
Report of the trial Court has been received, in which it is
mentioned that parties have arrived at a compromise .
So, in view of compromise and in view of authority reported as
Kulwinder Singh and others v. State of Punjab and others 2007(3) RCR
(Criminal), 1052, FIR No. 399 dated 1.11.2007, Under Sections 406, 379,
506, 120-B IPC, registered at Police Station Tripri, Patiala stands quashed.
Further proceedings in pursuant to that also stands quashed.
April 24, 2009 ( K. C. Puri ) mamta Judge