IN THE PUNJAB & HARYANA HIGH COURT AT CHANDIGARH
CRIMINAL MISC 11873-M OF 2008
DECIDED ON : 12-01-2009
Shiv Kumar and others
....Petitioners
versus
State of Punjab & another
....Respondents
CORAM : HON’BLE MR.JUSTICE K.C.PURI
Present: Shri Lalit Pathak, Advocate, for the petitioners
Shri P.S.Bajwa, AAG, Punjab
Shri Suneet Sharma, Advocate, for respondent No.2
K.C.PURI, J (ORAL)
Reply has been filed on behalf of respondent No.1 today in
Court which is taken on record admitting the factum of compromise.
Original compromise has also been placed on the file as
Exhibit CX. It is a matrimonial dispute which has been settled. Parties are
said to have been living together amicably.
Hence this petition is allowed. So, in these circumstances, FIR
No. 67 dated 2-5-2008 under sections 406/498-A/323/34 IPC registered at
PS Samrala (Annexure P-1) is quashed. Further proceedings in pursuance
thereto are also quashed.
Sd/-
{K.C.Puri}
12-01-2009 Judge
mandeepkr