High Court Punjab-Haryana High Court

Joginder @ Joga vs State Of Haryana And Another on 20 February, 2009

Punjab-Haryana High Court
Joginder @ Joga vs State Of Haryana And Another on 20 February, 2009
        In the High Court of Punjab and Haryana at Chandigarh

                   CRM No. M-3400 of 2009
                   Date of Decision: 20.02.2009

Joginder @ Joga                       .....Petitioner

Versus

State of Haryana and another          .....Respondents

Coram Hon’ble Mr. Justice K. C. Puri

Present:- Mr. J. S. Saneta, Advocate
for the petitioner.

Mr. Pardhuman Yadav, DAG, Haryana.
Mr. Vinod Bhardwaj, Advocate
for complainant.

K. C. Puri, J (Oral)
As per allegations of the prosecution, petitioner hit a car with
the intention to kill. Learned counsel for the parties have stated at bar that
the parties have compromised the matter.

So, the order dated 5.2.2009, is hereby made absolute.


February 20, 2009                                        ( K. C. Puri )
mamta                                                        Judge