Crl.M. No. M-3307 of 2009 -1-
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Crl.M. No. M-3307 of 2009
Date of decision : 23.3.2009.
...
Bhagwant Kaur
................ Petitioner
vs.
State of Punjab and another
.................Respondents
Coram: Hon'ble Mr. Justice K.C. Puri
Present: None for the petitioner.
Sh. K.S. Pannu, Assistant Advocate General,
Punjab.
Sh. Ms. Avinash Mandla, Advocate for the complainant-
respondent No.2.
...
K.C. Puri, J. (Oral)
Report of the trial Court has been received. The same is
taken on record.
It is mentioned in the report that parties have arrived at a
valid compromise. Ms. Avinash Mandla, Advocate has also appeared
on behalf of the complainant and has stated at the Bar that parties
have compromised.
This is a personal dispute, which has been settled.
So, in view of compromise and in view of authority reported
as Kulwinder Singh and others vs. State of Punjab and others
Crl.M. No. M-3307 of 2009 -2-
2007 (3) RCR (Criminal) 1052, FIR No. 111 dated 8.6.2007 under
Sections 406/420 IPC, registered at Police Station Samrala, District
Ludhiana (Annexure P-1), stands quashed. Further proceedings, in
pursuant to that FIR also stand quashed.
( K.C. Puri )
23.3.2009. Judge
Chugh