High Court Punjab-Haryana High Court

Subhash Chander Aggarwal And … vs Capt. Amar Singh Malli on 6 November, 2008

Punjab-Haryana High Court
Subhash Chander Aggarwal And … vs Capt. Amar Singh Malli on 6 November, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA
              AT CHANDIGARH
                         Criminal Misc. No.40888-M of 2007
                         Date of decision : 06.11.2008

Subhash Chander Aggarwal and others

                                                        .....Appellants

                         Versus
Capt. Amar Singh Malli                                  ...Respondent

                               ****

CORAM : HON'BLE MR. JUSTICE S. D. ANAND

Present:     Mr. Ashwani Chopra, Senior Advocate with
             Mr. Ashish Chopra, Advocate for the petitioner.

             Mr.Shailender Jain, Advocate for the respondent.

S. D. ANAND, J.

The parties to the present prosecution have come to terms

and have placed on record documented compounding deed ( Annexures

A/1 to A/3) which contains the terms and conditions governing the

compounding of the matter under reference.

In view of the fact that the controversy between the parties was

in respect of a contractual obligation and also in view of the fact that

allowance of the plea would not affect the public policy, the plea for

compounding shall stand allowed.

Learned counsel for the parties agree that, in terms of

compounding aforementioned, the present petition shall be dismissed as

withdrawn and the complaint pending before the learned Trial Court shall

so be got dismissed as withdrawn by the complainant therein (respondent

before this Court.).

Disposed of accordingly.

November 06, 2008                                    (S. D. ANAND)
Pka                                                      JUDGE