High Court Punjab-Haryana High Court

M/S. National Finance Co vs M/S. Pkf Finance Ltd. And Others on 19 May, 2009

Punjab-Haryana High Court
M/S. National Finance Co vs M/S. Pkf Finance Ltd. And Others on 19 May, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                             Crl.M. No. M- 30861 of 2008 (O&M)
                             Date of decision : 19.5.2009.

                             ...

    M/s. National Finance Co.
                                            ................ Petitioner

                             vs.

    M/s. PKF Finance Ltd. and others
                                           .................Respondents



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



    Present: Sh. Namit Gautam, Advocate
             for the petitioner.

             Sh. Rohit Sud, Advocate
             for respondent No.1.
                 ...


    K.C. Puri, J. (Oral)

Certified copy of order dated 30.3.2009 passed by Chief

Judicial Magistrate, Jalandhar, has been placed on the file, in which it

is mentioned that parties have arrived at a compromise.

In view of the compromise, counsel for the petitioner does

not want to press the petition, reserving its right to seek the relief

from the trial Court.

The petition stands dismissed as not pressed with the

aforesaid liberty.

( K.C. Puri )
19.5.2009. Judge
chugh