IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. M-13002 of 2009
Date of decision : 16.12.2009
Tilak Raj and others
....Petitioners
V/s
State of Punjab and others
....Respondents
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Naveen Mahajan, Advocate for
Mr. H.S. Dhindsa, Advocate for the petitioners.
Mr. Shailesh Gupta, DAG Punjab.
RAJAN GUPTA J. (ORAL)
The present petition has been filed under Section 482 of the
Code of Criminal Procedure for quashing of the impugned FIR No. 17,
dated 07.09.2006 registered under Sections 498-A & 406 IPC at Police
Station Gardiwala, District Hoshiarpur and all subsequent proceedings on
the basis of compromise arrived at between the parties.
Learned counsel for the State (on instructions from Head
Constable Parwinder Singh, who is present in court) submits that during the
pendency of this petition, all the petitioners have been acquitted by the trial
court.
In view of the statement made by learned State counsel, learned
counsel for the petitioners submits that he may be allowed to withdraw the
present petition.
Dismissed as withdrawn.
16.12.2009 (RAJAN GUPTA) Ajay JUDGE