In the High Court for the States of Punjab and Haryana at Chandigarh.
CRM.M 25974 of 2008 (O&M)
Decided on 19.11.2009.
Harvinder Pal Singh and others -- Petitioners
vs.
State of Punjab and others --Respondents.
CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
Present: Mr.Nakul Sharma, Advocate,for the petitioners
Mr.R.S.Rawat, AAG, Punjab.
Mr.M.S.Sachdeva, Advocate,for respondent No.2/complainant.
Rakesh Kumar Jain, J: (Oral)
This is a petition for quashing of FIR on the basis of
compromise between the parties.
Notice of motion was issued. Mr.M.S.Sachdeva, Advocate, has
put in appearance on behalf of respondent No.2. He has specifically stated
at the bar that his client is not coming forward to the Court to make a
statement about the compromise.
In view of the aforesaid circumstances, the present petition
cannot proceed and the same is hereby dismissed.
19.11.2009 (Rakesh Kumar Jain) RR Judge