Criminal Misc. No. M-34506 of 2008 1
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Crl. Misc. No. M-34506 of 2008
Date of decision: March 31, 2009
Santosh & another -Petitioners
Versus
State of Punjab & others -Respondents
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. Naridner Lucky, Advocate, for
the petitioners.
Mr. Shailesh Gupta, DAG, Punjab.
Mr. Rohiteshwar Singh, Advocate, for
respondent No. 4.
Rajan Gupta, J.(Oral)
Reply filed on behalf of respondent No. 4 today in Court is
taken on record.
Learned State counsel (on the instructions from ASI Jasbir
Singh, who is present in Court) submits that the police has verified the
credentials of Joginder Masih Paster, who performed the marriage of the
petitioners. According to the counsel, Joginder Masih is a Paster in a
Church in Dhaliwal.
In view of the fact that the credentials of Joginder Masih have
been verified, no further order is called for in this case.
The petition is disposed of with a direction to Senior
Superintendent of Police, Gurdaspur to ensure that no harm is caused to the
petitioners at the behest of respondents No. 3 to 6. The said officer may
Criminal Misc. No. M-34506 of 2008 2
provide adequate security to the petitioners, if the circumstances so warrant.
[Rajan Gupta]
Judge
March 31, 2009.
‘ask’