IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No.40888-M of 2007
Date of decision : 06.11.2008
Subhash Chander Aggarwal and others
.....Appellants
Versus
Capt. Amar Singh Malli ...Respondent
****
CORAM : HON'BLE MR. JUSTICE S. D. ANAND
Present: Mr. Ashwani Chopra, Senior Advocate with
Mr. Ashish Chopra, Advocate for the petitioner.
Mr.Shailender Jain, Advocate for the respondent.
S. D. ANAND, J.
The parties to the present prosecution have come to terms
and have placed on record documented compounding deed ( Annexures
A/1 to A/3) which contains the terms and conditions governing the
compounding of the matter under reference.
In view of the fact that the controversy between the parties was
in respect of a contractual obligation and also in view of the fact that
allowance of the plea would not affect the public policy, the plea for
compounding shall stand allowed.
Learned counsel for the parties agree that, in terms of
compounding aforementioned, the present petition shall be dismissed as
withdrawn and the complaint pending before the learned Trial Court shall
so be got dismissed as withdrawn by the complainant therein (respondent
before this Court.).
Disposed of accordingly.
November 06, 2008 (S. D. ANAND) Pka JUDGE