IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.48232 of 2007
1. INDRAPAL SINGH S/O JASPAL SINGH SALUJA
2. JASPAL SINGH SALUJA SON OF LATE JASWANT SINGH SALUJA
3. NIRMAL KAUR W/O JASPAL SINGH SALUJA
4. HARPRIT SINGH SON OF JASPAL SINGH SALUJA
5. PAWANJEET KAUR W/O HARPRIT SINGH
--- PETITIONERS.
Versus
1. STATE OF BIHAR
2. INDRAJEET KAUR D/O JASPAL SINGH CHABRIA @ POLE SINGH
---OPP. PARTIES.
-----------
05 30.08.2010 Both parties are present.
Petitioners have called in question the lodgement of the
F.I.R. under Section 498A of the Penal Code.
Today it has been stated that a settlement has already
been arrived at between the parties.
Parties may approach the Court in seisin of the matter
for appropriate order on their compromise. If such an application is
filed the same shall be considered and disposed of in accordance with
law.
With this observation the application is dismissed.
Sym ( Kishore K. Mandal, J.)