CRM No. 51457-M of 2007 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. 51457-M of 2007 (O&M)
Date of decision: 26.11.2009
Ravinder Kaur @ Rina ...Petitioner
Versus
State of Punjab & another ...Respondents
CORAM: HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. R.K. Girdhar, Advocate, for the petitioner.
Mr. Shailesh Gupta, DAG, Punjab.
Mr. R.N. Raina, Advocate, for respondent No.2.
Rajan Gupta, J (oral).
Learned counsel for the petitioner submits that the matter
has been amicably resolved between the parties through the efforts of
Mediation and Conciliation Centre. According to him, a compromise
has already been arrived at and the same is to be reduced into writing.
He, therefore, submits that he be allowed to withdraw the present
petition for quashing of FIR and consequential proceedings, with liberty
to file a fresh one on the basis of compromise.
In view of the statement made by learned counsel for the
petitioners, this petition is dismissed as withdrawn with the liberty as
aforesaid.
(RAJAN GUPTA)
JUDGE
November 26, 2009
‘rajpal’