High Court Punjab-Haryana High Court

Chaman Lal And Another vs State Of Punjab And Others on 22 January, 2009

Punjab-Haryana High Court
Chaman Lal And Another vs State Of Punjab And Others on 22 January, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                             Crl.M. No. M-32144 of 2008
                             Date of decision : 22.1.2009.

                             ...

    Chaman Lal and another
                                           ................ Petitioners

                             vs.

    State of Punjab and others
                                          .................Respondents



    Coram: Hon'ble Mr. Justice K.C. Puri



    Present: Sh. Vipin Mahajan, Advocate
             for the petitioners.

            Sh.K.S. Pannu, Assistant Advocate General,
            Punjab.

            Sh. Rajeshwar Singh, Advocate for respondents no.2 to 6.
                ...


    K.C. Puri, J. (Oral)

Report of the trial Court has been received, in which it is

mentioned that parties have arrived at a compromise.

Sh. Rajeshwar Singh, Advocate has put in appearance on

behalf of respondents No.2 to 6 and has also admitted the factum of

compromise.

So, in these circumstances and in view of the authority

reported as Kulwinder Singh and others vs. State of Punjab and

others 2007 (3) RCR (Criminal) 1052, FIR No. 211 dated 29.11.2000

registered under Sections 420, 467, 468, 471, 34 IPC at Police

Station Dinanagar, District Gurdaspur, Punjab (Annexure P-1), stands
Crl.M. No. M-32144 of 2008 -2-

quashed. Further proceedings, in pursuant to that FIR also stand

quashed.

( K.C. Puri )
22.1.2009. Judge
chug