IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Crl. Misc. No.M-9816 of 2010 (O&M)
Decided on : 04-08-2011
Bhupesh Goyal and another
....Petitioners
VERSUS
State of Punjab and others
....Respondents
CORAM:- HON’BLE MR. JUSTICE MAHESH GROVER
Present:- Mr. Saravpreet Gurna, Advocate for the petitioners
Mr. Gaurav Garg Dhuriwala, DAG, Punjab
Mr. Deep Singh Advocate for respondent no.4
MAHESH GROVER, J
This is a petition under Section 482 Cr.P.C praying for
quashing of FIR no. 181 dated 6.11.2008 registered under Sections 406/
498-A/ 34 IPC at Police Station City, Dhuri, District Sangrur on the basis of
compromise.
Complainant-respondent no.4 is present in Court and she states
that there is no compromise between the parties and she wants to persist
with the litigation.
In view of above, the instant petition is hereby dismissed as the
complainant has denied the factum of compromise between the parties.
August 04, 2011 (Mahesh Grover) rekha Judge