IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No.M-28453 of 2009
Date of decision:03.12.2009.
Sukhdev Singh ...Petitioner
Versus
State of Punjab and another ...Respondents
CORAM: HON'BLE MR. JUSTICE S.D.ANAND.
Present: Mr. H.S.Deol, Advocate, for the petitioner.
Mr. Arshvinder Singh, DAG, Punjab.
Mr. Rajesh Chaudhary, Advocate, for
Mr. Sanjiv Pandey, Advocate, for respondent No.2.
*****
S.D.ANAND, J.
The parties to the impugned prosecution i.e. petitioner and
respondent No.2 have compounded the offences and have placed on
record documented compromise, which may be read as Annexure P-2.
Petitioner and respondent No.2 are present in the Court and are
identified by their respective counsel. They own up the compounding.
They further state that presently there is no dispute subsisting between
them. Their joint statement is also recorded separately.
In the larger interest of the society and to enable the
parties to maintain cordial relations, the petition shall stand allowed and
FIR No.12 dated 01.03.2008, under Sections 326, 323, 34 IPC, P.S.
Hambran, District Ludhiana (Annexure P-1) shall stand quashed on
account of compounding.
December 03, 2009 (S.D.ANAND) vinod* JUDGE