Punjab-Haryana High Court
Sandeep Bindra vs State Of Haryana And Another on 25 March, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Crl.M. No. M-33830 of 2008
Date of decision : 25.3.2009.
...
Sandeep Bindra
................ Petitioner
vs.
State of Haryana and another
.................Respondents
Coram: Hon'ble Mr. Justice K.C. Puri
Present: Sh. R.S. Rai, Senior Advocate with
Gautam Dutt, Advocate for the petitioner.
Sh. Ashok Kumar Jindal, Assistant Advocate General,
Haryana.
Ms. Meenakshi Dogra, Advocate for respondent No.2.
...
K.C. Puri, J. (Oral)
Counsel for respondent No.2-Bhupinder Singh Yadav, has
filed photostat copy of the affidavit of respondent No.2 and has stated
at the Bar that parties have arrived at a compromise.
The matter involved is personal in nature, which has been
settled.
So, in view of compromise and in view of authority reported
as Kulwinder Singh and others vs. State of Punjab and others
2007 (3) RCR (Criminal) 1052, FIR No. 85 dated 13.4.2006 under
Sections 406 and 420 IPC, registered at Police Station Sarai Khawaja,
District Faridabad, (Annexure P-1) stands quashed. Further
proceedings, in pursuant to that FIR also stand quashed.
( K.C. Puri )
25.3.2009. Judge
Chugh