High Court Punjab-Haryana High Court

Bikramjit Singh Grewal And Others vs State Of Punjab And Another on 4 November, 2009

Punjab-Haryana High Court
Bikramjit Singh Grewal And Others vs State Of Punjab And Another on 4 November, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
              AT CHANDIGARH

                        Criminal Misc. No.M-23904 of 2009
                        Date of decision : 4.11.2009

Bikramjit Singh Grewal and others                        ....Petitioners

                  Versus

State of Punjab and another                              ...Respondents

                               ****

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

Present: Mr. Gurcharan Dass, Advocate for the petitioners.

           Mr. B.B.S.Teji, Assistant Advocate General, Punjab

           Ms. Anita Sharma, Advocate for respondent no.2.

S. D. ANAND, J.

The parties to the impugned prosecution i.e. petitioners and

respondent no.2 have compounded the offences and have placed on

record documented compromise, which may be read as Annexure P-1.

Petitioners 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 statements has also been recorded separately.

In the larger interest of the society and to enable the parties to

maintain cordial relations, the petition shall stand allowed and FIR No.203

dated 11.10.2001 under Sections 406 and 498-A IPC registered at Police

Station, Sarabha Nagar, Ludhiana (Annexure P-1) shall stand quashed

qua the petitioners on account of compounding.

Disposed of accordingly.

November 04, 2008                                     (S. D. ANAND)
Pka                                                     JUDGE