High Court Punjab-Haryana High Court

Shiv Kumar And Others vs State Of Punjab & Another on 12 January, 2009

Punjab-Haryana High Court
Shiv Kumar And Others vs State Of Punjab & Another on 12 January, 2009
IN THE PUNJAB & HARYANA HIGH COURT AT CHANDIGARH

                         CRIMINAL MISC 11873-M OF 2008

                         DECIDED ON : 12-01-2009

Shiv Kumar and others

                                                   ....Petitioners

                         versus

State of Punjab & another

                                                   ....Respondents

CORAM : HON’BLE MR.JUSTICE K.C.PURI

Present: Shri Lalit Pathak, Advocate, for the petitioners

Shri P.S.Bajwa, AAG, Punjab

Shri Suneet Sharma, Advocate, for respondent No.2

K.C.PURI, J (ORAL)

Reply has been filed on behalf of respondent No.1 today in

Court which is taken on record admitting the factum of compromise.

Original compromise has also been placed on the file as

Exhibit CX. It is a matrimonial dispute which has been settled. Parties are

said to have been living together amicably.

Hence this petition is allowed. So, in these circumstances, FIR

No. 67 dated 2-5-2008 under sections 406/498-A/323/34 IPC registered at

PS Samrala (Annexure P-1) is quashed. Further proceedings in pursuance

thereto are also quashed.

Sd/-

                                                   {K.C.Puri}
12-01-2009                                         Judge
mandeepkr