High Court Punjab-Haryana High Court

Vishal vs State Of Punjab And Another on 29 July, 2008

Punjab-Haryana High Court
Vishal vs State Of Punjab And Another on 29 July, 2008
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH

                                Criminal Misc. No. M-12596 of 2008
                                Date of decision:- 29.7.2008

Vishal                                             ...Petitioner.

                         Versus

State of Punjab and another                        ...Respondents.

CORAM: HON’BLE MR. JUSTICE RAJESH BINDAL

Present: Mr. S.S. Majithia, Advocate
for the petitioner.

Mr. Anter Singh Brar, DAG, Punjab.

RAJESH BINDAL J.

Prayer in the petition is for grant of pre-arrest bail to the

petitioner in matrimonial dispute. Learned counsel for the petitioner

submits that the dispute between the parties has been settled, the parties

have decided to part with. A petition for quashing of FIR on the basis of

compromise has already been filed and the petition for divorce under

Section 13-B of the Hindu Marriage Act, 1955 is being filed. It is not

disputed that the petitioner has already joined investigation.

Be that as it may, without recording any finding on the merits

of the controversy, the interim bail granted to the petitioner vide order dated

16.5.2008 is made absolute.

The petition is disposed of.

July 29, 2008                                      (RAJESH BINDAL)
ritu-II                                                 JUDGE