In the High Court of Punjab & Haryana at Chandigarh
Criminal Misc. No. M-20916 of 2009 (O&M)
Sandeep Kumar alias Banti Kumar and others ...Petitioners
vs
State of Punjab and another ...Respondents
Coram Hon'ble Mr. Justice Rajesh Bindal
Present Mr. Kashmir Singh, Advocate, for the petitioners.
Mr. Anter Singh Brar, Senior Deputy Advocate General, Punjab,
for respondent no. 1.
Mr.Surinder Garg, Advocate, for respondent no. 2.
Rajesh Bindal, J.
Both parties are present in person in court. It has been admitted by
them that the matter has been compromised between the parties and they have no
objection in case the FIR and the cross-version in question are quashed lodged
against each other. They have also made statements to this effect in the court
which were recorded in connected petition bearing Criminal Misc. No. M-21004
of 2009.
Heard counsel for the parties.
The petition is disposed of by a separate order of even date passed in
Criminal Misc. No. M-21004 of 2009 titled as Harpreet Singh alias Ruby and
others vs State of Punjab and another.
13.8.2009 ( Rajesh Bindal) vs. Judge