Punjab-Haryana High Court
Gurdass Singh And Another vs State Of Punjab on 6 October, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl.Misc.No.M-22522 of 2009 (O&M)
Date of decision : 6.10.2009
Gurdass Singh and another
....Petitioners
Versus
State of Punjab
...Respondent
CORAM : HON'BLE MR.JUSTICE MAHESH GROVER
....
Present: Mr.P.S.Brar, Advocate
for the petitioners.
Mr.B.B.S.Teji, AAG, Punjab
for the State.
Mr.Surinder Garg, Advocate
for the complainant.
....
MAHESH GROVER, J.
Learned counsel for the petitioners states that pursuant to
the orders dated 18.8.2009 the petitioners have since joined the
investigation to the satisfaction of the Investigating Officer and
besides this, a compromise has been effected inter se between the
parties. Learned counsel appearing for the complainant has not
disputed the factum of compromise.
Having regard to the aforesaid, the interim directions
dated 18.8.2009 are hereby made absolute till the filing of the challan
subject to the condition that the petitioners continue to comply with
the provisions of Section 438(2) Cr.P.C. Petition stands allowed.
6.10.2009 (MAHESH GROVER)
JUDGE
dss