High Court Punjab-Haryana High Court

Monika Jain vs State Of Haryana & Others on 20 January, 2009

Punjab-Haryana High Court
Monika Jain vs State Of Haryana & Others on 20 January, 2009
  CRM No. M-31362 of 2008                         1



     IN THE HIGH COURT FOR THE STATES OF PUNJAB &
               HARYANA AT CHANDIGARH.

                                 CRM No. M-31362 of 2008
                                 Date of decision: 20.01.2009

Monika Jain                                           ...Petitioner
                          Versus

State of Haryana & others                             ...Respondent

CORAM:        HON'BLE MR. JUSTICE RAJAN GUPTA

Present:      Mr. Ashwani Talwar, Advocate, for the petitioners.
              Mr. Tarun Aggarwal, Senior DAG, Haryana for
              respondents No.1 to 3.
              Mr. Sandeep Jain, Advocate, for respondent No.4.

Rajan Gupta, J.

Reply on behalf of respondents No.1 to 3 has been filed in
Court which is taken on record.

Learned counsel for respondent No.4 states that a
compromise has been arrived at between the petitioner and respondent
No.4 in the Mega Lok Adalat held at Sonepat.

Mr. Ashwani Talwar states that he has telephonic
instruction that some sort of amicable settlement has been arrived at
between the parties.

In this view of the matter, nothing survives in this petition.
As the prayer made in this petition is that investigation of the case may
be handed over to the Cyber Crime Investigation Cell, the petition is
dismissed as infructuous.

(RAJAN GUPTA)
JUDGE
January 20, 2009
‘rajpal’