IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Crl.M. No. M- 11092 of 2009 (O&M)
Date of decision : 27.5.2009.
...
Jaswinder Kaur and another
................ Petitioners
vs.
State of Punjab and another
.................Respondents
Coram: Hon'ble Mr. Justice K.C. Puri
Present: Sh. Raj Karan Singh, Advocate for
Sh. Sunil Agnihotri, Advocate for the petitioners.
Sh. K.S. Pannu, Assistant Advocate General,
Punjab.
...
K.C. Puri, J. (Oral)
Report of the trial Court has been received. The same is
taken on record. As per the report, the parties have arrived at a
compromise.
This is a matrimonial dispute, which has been amicably
settled.
So, in view of compromise and in view of authority reported
as Kulwinder Singh and others vs. State of Punjab and others
2007 (3) RCR (Criminal) 1052, FIR No.25 dated 5.3.2008, under
Sections 498-A, 406, 120-B IPC, registered at Police Station Dasuya,
District Hoshiarpur, stands quashed. Further proceedings, in pursuant
to that FIR also stand quashed.
( K.C. Puri )
27.5.2009. Judge
chugh