High Court Punjab-Haryana High Court

Ravinder Kaur @ Rina vs State Of Punjab & Another on 26 November, 2009

Punjab-Haryana High Court
Ravinder Kaur @ Rina vs State Of Punjab & Another on 26 November, 2009
  CRM No. 51457-M of 2007                               1



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

                               CRM No. 51457-M of 2007 (O&M)
                               Date of decision: 26.11.2009

Ravinder Kaur @ Rina                                 ...Petitioner

                            Versus

State of Punjab & another                            ...Respondents

CORAM: HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. R.K. Girdhar, Advocate, for the petitioner.

Mr. Shailesh Gupta, DAG, Punjab.

Mr. R.N. Raina, Advocate, for respondent No.2.

Rajan Gupta, J (oral).

Learned counsel for the petitioner submits that the matter

has been amicably resolved between the parties through the efforts of

Mediation and Conciliation Centre. According to him, a compromise

has already been arrived at and the same is to be reduced into writing.

He, therefore, submits that he be allowed to withdraw the present

petition for quashing of FIR and consequential proceedings, with liberty

to file a fresh one on the basis of compromise.

In view of the statement made by learned counsel for the

petitioners, this petition is dismissed as withdrawn with the liberty as

aforesaid.

(RAJAN GUPTA)
JUDGE
November 26, 2009
‘rajpal’