High Court Punjab-Haryana High Court

Davinder Singh vs State Of Punjab And Another on 3 February, 2009

Punjab-Haryana High Court
Davinder Singh vs State Of Punjab And Another on 3 February, 2009
        In the High Court of Punjab and Haryana at Chandigarh

                   CRM No. M-33531 of 2008
                   Decided on:- 03.022009

Davinder Singh                        .....Petitioner

                         Versus

State of Punjab and another           .....Respondents

Coram Hon’ble Mr. Justice K. C. Puri

Present Mr. R. S. Pandher , Advocate
for the petitioner.

Mr. K. S. Pannu, A. A.G. Punjab.

Mr. P. S. Garewal, Advocate
for respondent no.2.

K. C. Puri,J (Oral)
Trial Court report has been received in which it is
mentioned that parties have arrived at a compromise. It is further mentioned
in the report that as per provisions of Section 320(2) Cr. P. C, offence under
Section 406 and 420 IPC is compoundable with the permission of the Court.

The matter involved is personal in nature. So in view of
the compromise and authority reported as Kulwinder Singh v. State of
Punjab
2007(3) Law Herald (P&H) (FB)2225 ,FIR No.297 dated
17.12.2007, under Sections 406, 420 IPC, Police Station Sadar, Khanna
stands quashed and further proceedings pursuant to that also stands
quashed.

February 03, 2009                                          ( K. C. Puri )
mamta                                                           Judge