Punjab-Haryana High Court
Geeta Rani & Another vs State Of Haryana & Others on 31 October, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Criminal Misc.-M No.32646 of 2011 (O&M)
Date of Decision: October 31, 2011
Geeta Rani & another
...Petitioners
Versus
State of Haryana & others
...Respondents
CORAM: HON'BLE MR.JUSTICE RANJIT SINGH
1. Whether Reporters of local papers 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?
Present: Mr.Naveen S. Bhardwaj, Advocate,
for the petitioners.
*****
RANJIT SINGH, J.
The marriage took place in Jaipur. Petitioner No.2 is
resident of District Alwar (Rajasthan). Accordingly, no case for
approaching this court to seek protection is made out. The petitioners
being residents of Rajasthan State, after marriage, have to approach
court of competent jurisdiction in case there is any threat to their life
and liberty.
Dismissed for want of jurisdiction.
October 31, 2011 ( RANJIT SINGH ) ramesh JUDGE