High Court Punjab-Haryana High Court

Gurpal Singh Son Of Gurdev Singh vs Kashmira Singh And Others on 15 July, 2009

Punjab-Haryana High Court
Gurpal Singh Son Of Gurdev Singh vs Kashmira Singh And Others on 15 July, 2009
       In the High Court for the States of Punjab and Haryana at Chandigarh
                                 ...

COCP No. 1059 of 2008

Date of decision: July 15,2009

Gurpal Singh son of Gurdev Singh ..Petitioner.

Versus

Kashmira Singh and others ..Respondents

Coram: Hon’ble Mr. Justice Rakesh Kumar Garg

Present: Mr. Simranjit Singh, Advocate
for the petitioner
Mr. Navkiran Singh, Advocate
for the respondent Nos.1 to 7.

Mr. Rajesh Garg, Addl.A.G.Punjab
for respondent Nos.8 to 12.

..

Rakesh Kumar Garg,J(Oral)

Undisputedly, the parties have compromised. A photo copy of same

has been placed on the record by the learned counsel appearing on behalf of the

respondents. The same is taken on record as Mark “CX”.

It has also been stated by the counsel for both the parties that the

petitioner has filed application for quashing of the FIR No.45 dated 29.7.2008. It

has been further stated by the counsel for the respondents that in the Criminal

Misc. Petition for quashing of the aforesaid FIR, which was also fixed for today

before this Court, the respondents have admitted in the court that they have

entered into a compromise and they have no objection for quashing of the

aforesaid FIR.

In view of this categoric stand taken by the respondents, I am not

inclined to proceed further in this contempt petition. However, the respondents

will be bound by Mark “CX” and the statement made by their counsel before this

Court today and the petitioner shall be at liberty to revive this contempt petition in

case of any breach of the aforesaid compromise and the statement.

Rule discharged.

July 15, 2009                                           (RAKESH KUMAR GARG)
           nk                                                   JUDGE