IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
Crl. Misc. No.M-31342 of 2008
Date of decision: December 01, 2008
Gurdev Singh and others
...Petitioners.
Versus
State of Punjab & Another.
...Respondents.
CORAM: HON'BLE MR. JUSTICE S.D.ANAND.
Present: Mr. R.S. Bajaj, Advocate,
for the petitioners.
Mr. Gauravjit Singh, Advocate,
for respondent No.2.
*****
S.D.ANAND, J. (ORAL)
Crl. Misc. No. 55100 of 2008
Allowed, as prayed for.
Crl. Misc. No.M-31342 of 2008
The parties to the impugned prosecution (FIR No. 09
dated 11.01.2006, under Sections 406/498-A of the Indian Penal
Code, Police Station Tanda, District Hoshiarpur) have come to
terms and placed on record documented compromise, which may
Crl. Misc. No. M-31342 of 2008 2
be read as Annexure P-2. The parties to the compounding i.e.
petitioner No. 1 – Gurdev Singh son of Mukhtiar Singh son of
Ladha Singh, aged 42 years and respondent No.2 – Lakhwinder
Kaur wife of Gurdev Singh daughter of Balwinder Singh son of
Jasa Singh, aged 32 years are present in the Court and identified
by their respective counsel. They own up the compounding.
In the larger interest of the society and to enable the
parties to maintain cordial relations, the petition shall stand allowed
and FIR No. 09 dated 11.01.2006, under Sections 406/498-A of
the Indian Penal Code, Police Station Tanda, District Hoshiarpur
(Annexure P-1) shall stand quashed on account of compounding.
Disposed of accordingly.
December 01, 2008. ( S.D.ANAND ) vkd JUDGE