IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No. M-12596 of 2008
Date of decision:- 29.7.2008
Vishal ...Petitioner.
Versus
State of Punjab and another ...Respondents.
CORAM: HON’BLE MR. JUSTICE RAJESH BINDAL
Present: Mr. S.S. Majithia, Advocate
for the petitioner.
Mr. Anter Singh Brar, DAG, Punjab.
RAJESH BINDAL J.
Prayer in the petition is for grant of pre-arrest bail to the
petitioner in matrimonial dispute. Learned counsel for the petitioner
submits that the dispute between the parties has been settled, the parties
have decided to part with. A petition for quashing of FIR on the basis of
compromise has already been filed and the petition for divorce under
Section 13-B of the Hindu Marriage Act, 1955 is being filed. It is not
disputed that the petitioner has already joined investigation.
Be that as it may, without recording any finding on the merits
of the controversy, the interim bail granted to the petitioner vide order dated
16.5.2008 is made absolute.
The petition is disposed of.
July 29, 2008 (RAJESH BINDAL) ritu-II JUDGE