High Court Punjab-Haryana High Court

Vinod Kumar Sethi vs Mr. T.Banaber Patra Etc on 17 October, 2008

Punjab-Haryana High Court
Vinod Kumar Sethi vs Mr. T.Banaber Patra Etc on 17 October, 2008
       IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                             CHANDIGARH.



                                          Criminal Misc.12748-M of 2007

                              DATE OF DECISION : OCTOBER 17, 2008



VINOD KUMAR SETHI                                   ....... PETITIONER(S)

                                 VERSUS

MR. T.BANABER PATRA ETC.                            .... RESPONDENT(S)



CORAM : HON'BLE MR. JUSTICE AJAI LAMBA



PRESENT: Mr. Kunal Mulwani, Advocate, for the petitioner(s).
         None for respondents.

AJAI LAMBA, J. (Oral)

Learned counsel for the petitioner states that the issues have

been settled by way of compromise and the case in regard to the complaint

lodged under Section 138, Negotiable Instruments Act, does not survive

any more. The petition, under the circumstances, be dismissed as

withdrawn.

Dismissed as withdrawn.

October 17, 2008                                       ( AJAI LAMBA )
Kang                                                           JUDGE