Punjab-Haryana High Court
Rajinder Kumar vs State Of Punjab And Others on 19 May, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Crl.M. No. M- 27353 of 2008(O&M)
Date of decision : 19.5.2009.
...
Rajinder Kumar
................ Petitioner
vs.
State of Punjab and others
.................Respondents
Coram: Hon'ble Mr. Justice K.C. Puri
Present: Sh. Parveen Badhu, Advocate
for the petitioner.
Sh. A.P.S. Mann, Senior Deputy Advocate General,
Punjab
Sh.S.S. Godara, Advocate for respondent No.2.
Ms. Anju Arora, Advocate for Satpal - injured
...
K.C. Puri, J. (Oral)
This is a petition for quashing on the basis of compromise.
Satpal-injured has disputed the compromise. So the petition
cannot be allowed.
Dismissed.
However, the petitioner is at liberty to file a petition on
merits, if he so desires.
( K.C. Puri )
19.5.2009. Judge
chugh