High Court Punjab-Haryana High Court

Anil Kumar vs State Of Punjab And Another on 20 October, 2009

Punjab-Haryana High Court
Anil Kumar vs State Of Punjab And Another on 20 October, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH


                                    Crl. Misc. No.M-21037 of 2009
                                     Date of decision:20.10.2009.


Anil Kumar                                               ...Petitioner

                               Versus
State of Punjab and another                          ...Respondents

CORAM: HON'BLE MR. JUSTICE S.D.ANAND.

Present:     Mr. Lalit Garg, Advocate,
             for the petitioner.

             Mr. B.B.S.Teji, AAG, Punjab.

             Mr. Sanjay Dhiman, Advocate,
             for respondent No.2.
                                *****

S.D.ANAND, J.

The parties to the impugned prosecution i.e. petitioner and
respondent No.2 have arrived at an out of court settlement, the
terms and conditions whereof are documented in affidavit
Annexure P-2. Petitioner and respondent No.2 are present in the
Court and are identified by their respective counsel. They own up
the compounding. They further state that presently there is no
dispute subsisting between them. Their joint statement has also
been recorded separately.

In the larger interest of the society, the petition shall
stand allowed and FIR No.377 dated 19.10.2003 under Sections
406
, 498-A, 323 IPC, P.S. Kotwali Patiala (Annexure P-1) shall
stand quashed on account of compounding.

Disposed of accordingly.

October 20, 2009                                      (S.D.ANAND)
vinod*                                                     JUDGE