IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Criminal Misc. No. M-30317 of 2008
Date of decision: April 18, 2009
Smt. Ram Bhateri -Petitioner
Versus
State of Haryana -Respondent
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. Sandeep Jasuja, Advocate, for the petitioner.
Mr. Tarun Aggarwal, Sr. DAG, Haryana.
Mr. Arun Sharma, Advocate, for the complainant.
Rajan Gupta, J.(Oral)
Learned State counsel (on the instructions from SI Suresh
Kumar, who is present in Court) submits that pursuant to order dated 19-11-
2008, the petitioner has joined investigation. He further submits that the
complainant has submitted a letter to the effect that a compromise has
already been arrived at between the parties.
Under the circumstances, the order dated 9-11-2009 is hereby
made absolute.
The petition stands disposed of accordingly.
[Rajan Gupta]
Judge
April 18, 2009.
‘ask’