High Court Punjab-Haryana High Court

Manjinder Singh vs State Of Punjab And Another on 30 October, 2008

Punjab-Haryana High Court
Manjinder Singh vs State Of Punjab And Another on 30 October, 2008
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH


                                  Crl. Misc. No. M- 44822 of 2005

                               Date of Decision: October 30, 2008


Manjinder Singh

                                                      ... Petitioner

                               Versus

State of Punjab and another.

                                                  ... Respondents


CORAM:     HON'BLE MR. JUSTICE S.D. ANAND.

Present:   Mr. Sandeep Chopra, Advocate,
           for the petitioner.

           Ms. Manjari Nehru, DAG, Punjab.

S.D. Anand, J.

The parties (petitioner – Manjinder Singh son of Sh.

Charan Singh and also respondent No.2 – Manjeet Kaur wife of

Manjinder singh daughter of Nasib Singh) have compounded the

offence. They are identified by their respective learned counsel.

The parties to the impugned prosecution own up the compounding.

Attention of this Court is also invited to Annexure P/1, a copy of

judgment dated 22.08.2001 vide which a petition filed by the

estranged couple under Section 13-B of the Hindu Marriage Act,

was allowed.

In the light of the foregoing discussion, the plea for

compounding shall stand allowed. FIR No.142 dated 28.06.1999,
Crl. Misc. No. M-44822 of 2005 2

under Sections 498-A, 406, 506, 45 of the Indian Penal Code,

Police Station Sadar Rajpura, District Patiala, shall stand quashed.

Disposed of accordingly.

October 30, 2008                                    ( S.D. Anand )
vkd                                                        Judge