IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Crl.M. No. M-29567 of 2008
Date of decision : 6.2.2009.
...
Joginder and others
................ Petitioners
vs.
State of Punjab and others
.................Respondents
Coram: Hon'ble Mr. Justice K.C. Puri
Present: Sh. D.R. Punia, Advocate
for the petitioners.
Sh. K.S. Pannu, Assistant Advocate General,
Punjab.
...
K.C. Puri, J. (Oral)
Report of the Chief Judicial Magistrate has been received, in
which it is mentioned that Channa Ram and Hazura, both have
admitted and made a statement that compromise has been arrived at
between the parties and the compromise is valid.
The matter involved is personal in nature. Otherwise also,
the prosecution case will fail in case it is allowed to continue.
So, in view of compromise and in view of authority reported
as Kulwinder Singh and others vs. State of Punjab and others
2007 (3) RCR (Criminal) 1052, FIR No. 131 dated 15.6.2008 under
Sections 323, 325, 148, 149 and 308 IPC registered at Police Station
Bholath, District Kapurthala, stands quashed. Further proceedings,
in pursuant to that FIR also stand quashed.
( K.C. Puri )
6.2.2009. Judge
chug