IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
Criminal Misc.17690-M of 2004
DATE OF DECISION : NOVEMBER 14, 2008
OM PARKASH GARG ....... PETITIONER(S)
VERSUS
SWARN SINGH .... RESPONDENT(S)
CORAM : HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: Mr. KK Bansal, Advocate, for the petitioner(s).
AJAI LAMBA, J. (Oral)
This petition under Section 482, Code of Criminal Procedure,
seeks quashing of Criminal Complaint No.43 dated 29.1.2003 under
Section 3 of the Scheduled Castes and Scheduled Tribes (Prevention of
Atrocities) Act, 1989 and Sections 504/506, Indian Penal Code, as also
summoning order dated 31.1.2004.
Learned counsel for the petitioner contends that the parties
have entered into a compromise. In case, the matter has not been decided,
the compromise deed would be placed before the trial court.
In view of the statement of the learned counsel for the
petitioner to the effect that the grounds taken in the petition would be taken
before the trial Court, this petition is disposed of.
November 14, 2008 ( AJAI LAMBA ) Kang JUDGE