IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Crl.M. No. M-32144 of 2008
Date of decision : 22.1.2009.
...
Chaman Lal and another
................ Petitioners
vs.
State of Punjab and others
.................Respondents
Coram: Hon'ble Mr. Justice K.C. Puri
Present: Sh. Vipin Mahajan, Advocate
for the petitioners.
Sh.K.S. Pannu, Assistant Advocate General,
Punjab.
Sh. Rajeshwar Singh, Advocate for respondents no.2 to 6.
...
K.C. Puri, J. (Oral)
Report of the trial Court has been received, in which it is
mentioned that parties have arrived at a compromise.
Sh. Rajeshwar Singh, Advocate has put in appearance on
behalf of respondents No.2 to 6 and has also admitted the factum of
compromise.
So, in these circumstances and in view of the authority
reported as Kulwinder Singh and others vs. State of Punjab and
others 2007 (3) RCR (Criminal) 1052, FIR No. 211 dated 29.11.2000
registered under Sections 420, 467, 468, 471, 34 IPC at Police
Station Dinanagar, District Gurdaspur, Punjab (Annexure P-1), stands
Crl.M. No. M-32144 of 2008 -2-
quashed. Further proceedings, in pursuant to that FIR also stand
quashed.
( K.C. Puri )
22.1.2009. Judge
chug