Punjab-Haryana High Court
Harminderpal Singh vs State Of Punjab And Others on 5 August, 2009
CRM No. M-4474 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-4474 of 2009 (O&M)
Date of decision: 5.8.2009
Harminderpal Singh ...Petitioner
Versus
State of Punjab and others ...Respondents
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Ajit Singh, Advocate, for the petitioner.
Rajan Gupta, J.
Complainant is not present despite service. Quashing of the
FIR is sought on the basis of compromise. In the absence of the
complainant, it is not possible to entertain this petition.
Dismissed.
(RAJAN GUPTA)
JUDGE
August 05, 2009
‘rajpal’