High Court Punjab-Haryana High Court

Amit Pahwa @ Lovely vs State Of Punjab And Another on 22 January, 2009

Punjab-Haryana High Court
Amit Pahwa @ Lovely vs State Of Punjab And Another on 22 January, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                             Crl.M. No. M-20983 of 2008 (O&M)
                             Date of decision : 22.1.2009.
                            ...
    Amit Pahwa @ Lovely
                                           ................ Petitioner
                             vs.

    State of Punjab and another
                                           .................Respondents

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

    Present: Sh. Yogesh Goel, Advocate for the petitioner.

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

            Sh. Ajay Singla, Advocate for respondent No.2.
                ...
    K.C. Puri, J. (Oral)

Crl.M. No. 3461 of 2009 stands allowed. Written reply on

behalf of respondent No.2 is taken on record.

This is a petition for quashing on the basis of compromise.

In the reply it has been stated that the matter has been

compromised. Avtar Singh-respondent No.2 is also present in Court

and is identified by his counsel Sh.Ajay Singla, who has also stated at

the Bar that the matter has been compromised.

So, in these circumstances, FIR No. 3 dated 9.1.2007 under

Section 420 IPC read with Sections 63/64/102 (2) b and 103 of Trade

Mark Act, registered at Police Station Division No.2, Ludhiana

(Annexure P-1), stands quashed. Further proceedings, in pursuant to

that FIR also stand quashed.

( K.C. Puri )
22.1.2009. Judge
chug