High Court Punjab-Haryana High Court

Bhagwant Kaur vs State Of Punjab And Another on 23 March, 2009

Punjab-Haryana High Court
Bhagwant Kaur vs State Of Punjab And Another on 23 March, 2009
              Crl.M. No. M-3307 of 2009                   -1-



IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                             Crl.M. No. M-3307 of 2009
                             Date of decision : 23.3.2009.

                             ...

    Bhagwant Kaur
                                           ................ Petitioner

                             vs.

    State of Punjab and another
                                          .................Respondents



    Coram: Hon'ble Mr. Justice K.C. Puri



    Present: None for the petitioner.

            Sh. K.S. Pannu, Assistant Advocate General,
            Punjab.

            Sh. Ms. Avinash Mandla, Advocate for the complainant-
            respondent No.2.
                ...


    K.C. Puri, J. (Oral)

Report of the trial Court has been received. The same is

taken on record.

It is mentioned in the report that parties have arrived at a

valid compromise. Ms. Avinash Mandla, Advocate has also appeared

on behalf of the complainant and has stated at the Bar that parties

have compromised.

This is a personal dispute, which has been settled.

So, in view of compromise and in view of authority reported

as Kulwinder Singh and others vs. State of Punjab and others
Crl.M. No. M-3307 of 2009 -2-

2007 (3) RCR (Criminal) 1052, FIR No. 111 dated 8.6.2007 under

Sections 406/420 IPC, registered at Police Station Samrala, District

Ludhiana (Annexure P-1), stands quashed. Further proceedings, in

pursuant to that FIR also stand quashed.

( K.C. Puri )
23.3.2009. Judge
Chugh