IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Crl.M. No. M-3163 of 2009
Date of decision : 15.4.2009.
...
Surinder Singh Chadha
................ Petitioner
vs.
State of Punjab and another
.................Respondents
Coram: Hon'ble Mr. Justice K.C. Puri
Present: Sh. Satnam Singh Gill, Advocate
for the petitioner.
Sh. N.D.S. Mann, Additional Advocate General,
Punjab
Sh. B.S. Kathuria, Advocate for respondent No.2.
...
K.C. Puri, J. (Oral)
This is a petition for quashing of FIR on the basis of
compromise.
Report of the trial Court has been received, in which it is
mentioned that parties have arrived at a compromise.
So, in view of compromise and in view of authority reported
as Kulwinder Singh and others vs. State of Punjab and others
2007 (3) RCR (Criminal) 1052, FIR No. 97 dated 20.3.2006, under
Sections 452, 323, 427, 506, 148, 149 IPC, registered at P.S. Civil
Lines, Patiala, District Patiala, (Annexure P-1) stands quashed.
Further proceedings, in pursuant to that FIR also stand quashed.
( K.C. Puri )
15.4.2009. Judge
chugh