High Court Punjab-Haryana High Court

Rajinder Kumar vs State Of Punjab And Others on 19 May, 2009

Punjab-Haryana High Court
Rajinder Kumar vs State Of Punjab And Others on 19 May, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                                Crl.M. No. M- 27353 of 2008(O&M)
                                Date of decision : 19.5.2009.

                                ...

    Rajinder Kumar
                                            ................ Petitioner

                                vs.

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



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



    Present: Sh. Parveen Badhu, Advocate
             for the petitioner.

             Sh. A.P.S. Mann, Senior Deputy Advocate General,
             Punjab

             Sh.S.S. Godara, Advocate for respondent No.2.

             Ms. Anju Arora, Advocate for Satpal - injured
                ...


    K.C. Puri, J. (Oral)

This is a petition for quashing on the basis of compromise.

Satpal-injured has disputed the compromise. So the petition

cannot be allowed.

Dismissed.

However, the petitioner is at liberty to file a petition on

merits, if he so desires.

( K.C. Puri )
19.5.2009. Judge
chugh