High Court Punjab-Haryana High Court

Sunil Kumar Joshi & Anr vs State Of Punjab on 4 December, 2009

Punjab-Haryana High Court
Sunil Kumar Joshi & Anr vs State Of Punjab on 4 December, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                       AT CHANDIGARH.


                                           CRM No.M-4025 of 2009
                                           Date of Decision: 04.12.2009


Sunil Kumar Joshi & anr.

                                                   ....Petitioners

             Versus


State of Punjab

                                                  ...Respondent

CORAM : Hon'ble Ms. Justice Nirmaljit Kaur

Present:-    Mr. Hitesh Sood, Advocate
             for Mr. Harsh Aggarwal, Advocate
             for the petitioner.

             Mr. K.S. Pannu, D.A.G., Punjab
             for the State.

             Ms. Monika Jalota, Advocate
             for the complainant.


                        *****

1. Whether Reporters of Local Newspapers may be
allowed to see the judgment ?

2. To be referred to the Reporters or not ?

3. Whether the judgment should be reported in the
Digest ?

**
NIRMALJIT KAUR, J (ORAL)

It is stated by learned counsel appearing for the complainant

that the matter has been compromised before the Mediation and

Conciliation Centre.

In view of the above statement, the order dated 12.02.2009

passed by this Court, is made absolute and the petition is, accordingly,

allowed.



                                                  (NIRMALJIT KAUR)
04.12.2009                                              JUDGE
gurpreet