High Court Punjab-Haryana High Court

Gautam Seth vs State Of Punjab And Another on 27 March, 2009

Punjab-Haryana High Court
Gautam Seth vs State Of Punjab And Another on 27 March, 2009
CRM No. M-3931 of 2009                 1

      In the High Court of Punjab and Haryana at Chandigarh

                   CRM No. M-3931 of 2009
                   Date of Decision: 27.03.2009


Gautam Seth                     .....Petitioner

Versus

State of Punjab and another     .....Respondents

AND

CRM No. M-4092 of 2009
Date of Decision: 27.03.2009

Kamalpreet Singh …..Petitioner

Versus

State of Punjab and another ……Respondents

Coram Hon’ble Mr. Justice K. C. Puri

Present:- Ms. Naina Goel, Advocate
for Mr. B. R. Mahajan, Advocate
and Mr. Aashish Aggarwal, Advocate
for the petitioners.

Mr. Vishal Gupta, Advocate
for the respondent.

Mr. K. S. Pannu, AAG, Haryana.

K. C. Puri, J (Oral)
By this common order, I intend to dispose of CRM No. M-3931
of 2009, titled Gautam Seth v. State of Punjab and others and CRM No.
M-4092 of 2009, titled Kamalpreet Singh v. State of Punjab and another as
both arise from the same FIR.

Reply by State in both the petitions filed.
Report of the trial Court has been received, in which it is
mentioned that parties have arrived at a valid compromise.

The matter involved is personal in nature.
So, in view of compromise and in view of authority reported as
Kulwinder Singh and others v. State of Punjab and others 2007(3) RCR
CRM No. M-3931 of 2009 2

(Criminal), 1052, FIR No.506 dated 29.12.2007, Under Sections 408 IPC,
registered at Police Station Civil Lines, Amritsar stands quashed and further
proceedings in pursuant to that also stands quashed.

March 27, 2009                                    ( K. C. Puri )
mamta                                                 Judge