High Court Punjab-Haryana High Court

Harvarinder Singh And Others vs State Of Punjab And Another on 6 February, 2009

Punjab-Haryana High Court
Harvarinder Singh And Others vs State Of Punjab And Another on 6 February, 2009
CRM No.     M- 3488 of 2009                  1

       In the High Court of Punjab and Haryana at Chandigarh

                   CRM No. M- 3488 of 2009
                   Decided on:- 06.02.2009

Harvarinder Singh and others                 .....Petitioners

                         Versus

State of Punjab and another                  .....Respondents
Coram       Hon'ble Mr. Justice K. C. Puri

Present     Mr.P. S. Khurana , Advocate
            for the petitioners.

            Mr. K. S. Pannu, A. A.G. Punjab.

            Mr. GPS Bal, Advocate
            for the respondent no.2.

K. C. Puri,J (Oral)

An affidavit has been filed wherein it is mentioned that
parties have arrived at a compromise and a draft of Rs.6,50,000/- has been
handed over to the complainant in lieu of her all claims including
permanent alimony and all other claims. It has been further mentioned in
the affidavit as well as compromise produced by the petitioners that party
shall file a petition under Section 13-B of the Hindu Marriage Act for
getting the marriage dissolved. Both the parties shall be bound by their
statements and writing placed on the file.

This is a matrimonial dispute which has been amicably
settled. So in view of the compromise and authority reported as
Kulwinder Singh v. State of Punjab 2007(3) Law Herald (P&H) (FB)
2225 ,FIR No. 238 dated 15.11.2008, under Sections 406, 498A, 120 B
IPC, Police Station City Khanna, Ludhiana (Annexure P1) stands quashed
and further proceedings pursuant to that also stands quashed.

Parties have reached at consensus during the discussion
that petition under Section 13 of the Hindu Marriage Act shall be converted
to petition under Section 13-B of the Hindu Marriage Act. Both the parties
shall be bound to get the decree of divorce by mutual consent and shall
make necessary statements within 15 days from today. It is agreed that they
shall appear in the concerned Court,where divorce petition u/s 13 of the
CRM No. M- 3488 of 2009 2

Hindu Marriage Act is already pending for 18.2.2009. Petition under
Section 12 of the Hindu Marriage Act shall be withdrawn by the
complainant. Petition under Section 9 of the The Hindu Marriage Act filed
by the petitioner/husband shall also be withdrawn.

February 06, 2009                                      ( K. C. Puri )
mamta                                                       Judge