High Court Punjab-Haryana High Court

Joginder And Others vs State Of Punjab And Others on 6 February, 2009

Punjab-Haryana High Court
Joginder And Others vs State Of Punjab And Others on 6 February, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                               Crl.M. No. M-29567 of 2008
                               Date of decision : 6.2.2009.
                              ...
    Joginder and others
                                             ................ Petitioners
                              vs.

    State of Punjab and others
                                             .................Respondents


    Coram: Hon'ble Mr. Justice K.C. Puri

    Present: Sh. D.R. Punia, Advocate
             for the petitioners.

             Sh. K.S. Pannu, Assistant Advocate General,
             Punjab.
                 ...
    K.C. Puri, J. (Oral)

Report of the Chief Judicial Magistrate has been received, in

which it is mentioned that Channa Ram and Hazura, both have

admitted and made a statement that compromise has been arrived at

between the parties and the compromise is valid.

The matter involved is personal in nature. Otherwise also,

the prosecution case will fail in case it is allowed to continue.

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. 131 dated 15.6.2008 under

Sections 323, 325, 148, 149 and 308 IPC registered at Police Station

Bholath, District Kapurthala, stands quashed. Further proceedings,

in pursuant to that FIR also stand quashed.

( K.C. Puri )
6.2.2009. Judge
chug