IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Crl.M. No. M-20983 of 2008 (O&M)
Date of decision : 22.1.2009.
...
Amit Pahwa @ Lovely
................ Petitioner
vs.
State of Punjab and another
.................Respondents
Coram: Hon'ble Mr. Justice K.C. Puri
Present: Sh. Yogesh Goel, Advocate for the petitioner.
Sh. K.S. Pannu, Assistant Advocate General,
Punjab.
Sh. Ajay Singla, Advocate for respondent No.2.
...
K.C. Puri, J. (Oral)
Crl.M. No. 3461 of 2009 stands allowed. Written reply on
behalf of respondent No.2 is taken on record.
This is a petition for quashing on the basis of compromise.
In the reply it has been stated that the matter has been
compromised. Avtar Singh-respondent No.2 is also present in Court
and is identified by his counsel Sh.Ajay Singla, who has also stated at
the Bar that the matter has been compromised.
So, in these circumstances, FIR No. 3 dated 9.1.2007 under
Section 420 IPC read with Sections 63/64/102 (2) b and 103 of Trade
Mark Act, registered at Police Station Division No.2, Ludhiana
(Annexure P-1), stands quashed. Further proceedings, in pursuant to
that FIR also stand quashed.
( K.C. Puri )
22.1.2009. Judge
chug