High Court Punjab-Haryana High Court

Yash Pal And Others vs State Of Punjab And Others on 21 November, 2011

Punjab-Haryana High Court
Yash Pal And Others vs State Of Punjab And Others on 21 November, 2011
         IN THE HIGH COURT OF PUNJAB AND HARYANA
                       AT CHANDIGARH

                   Crl. Misc. No. M- 12863 of 2011

Yash Pal and others                                 ...Petitioners

                         Versus

State of Punjab and others                          ...Respondents

CORAM: HON’BLE MR. JUSTICE RANJIT SINGH

Present: Mr. R.K. Singla, Advocate
for the petitioners.

Mr. Gaurav Garg Dhuriwala, DAG, Punjab
for the State.

Mr. S.P.S. Sidhu, Advocate
for respondents No. 2 and 3.

RANJIT SINGH J.

No proceedings other than the appeal are pending

against the petitioner. The appeal of the petitioner is still pending

before the appellate Court. The petitioner has approached this Court

with the grievance that the appellate Court is not having power to

permit compounding of the offences. It will be appropriate for the

petitioner to first plead whatever his pleas are before the appellate

Court. The appellate Court may pass any appropriate order. This

Court can take into consideration any compromise or all such matters

if any such matter is brought in any legal proceedings before this

Court. At this stage, no case for interference is made out.

Counsel for the respondent seriously disputes the

existence of compromise. This will be an added reason for this Court

not to interfere, at this stage.

Dismissed.

November 21, 2011                             ( RANJIT SINGH )
rts                                                JUDGE