Punjab-Haryana High Court
Vinod Kumar Sethi vs Mr. T.Banaber Patra Etc on 17 October, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
Criminal Misc.12748-M of 2007
DATE OF DECISION : OCTOBER 17, 2008
VINOD KUMAR SETHI ....... PETITIONER(S)
VERSUS
MR. T.BANABER PATRA ETC. .... RESPONDENT(S)
CORAM : HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: Mr. Kunal Mulwani, Advocate, for the petitioner(s).
None for respondents.
AJAI LAMBA, J. (Oral)
Learned counsel for the petitioner states that the issues have
been settled by way of compromise and the case in regard to the complaint
lodged under Section 138, Negotiable Instruments Act, does not survive
any more. The petition, under the circumstances, be dismissed as
withdrawn.
Dismissed as withdrawn.
October 17, 2008 ( AJAI LAMBA ) Kang JUDGE