IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Crl.M. No. M-34443 of 2008
Date of decision : 22.1.2009.
...
Suman Rana
................ Petitioner
vs.
U.T. Chandigarh and another
.................Respondents
Coram: Hon'ble Mr. Justice K.C. Puri
Present: Sh. H.P.S. Ishar, Advocate
for the petitioner.
Ms. Ashima Mor, Standing counsel for U.T.,
Chandigarh for respondent No.1.
Sh. Sanjeev K. Patiyal, Advocate for respondent no.2.
...
K.C. Puri, J. (Oral)
Respondent no. 1 has not filed the reply.
Respondent No.2 has filed the reply, in which it is mentioned
that parties have effected a compromise. Affidavit of respondent No.2
has also been placed on the file. Respondent No.2- Rishi Kaushal is
present in Court and is identified by his counsel Sh. Sanjeev K.
Patiyal.
The matter involved is personal in nature.
So, in these circumstances and in view of the authority
reported as Kulwinder Singh and others vs. State of Punjab and
others 2007 (3) RCR (Criminal) 1052, FIR No. 586 dated 22.11.2008
Crl.M. No. M-34443 of 2008 -2-
registered under Sections 279/337 IPC at Police Station Sector 17,
Chandigarh (Annexure P-1), stands quashed. Further proceedings, in
pursuant to that FIR also stand quashed.
( K.C. Puri )
22.1.2009. Judge
chug