High Court Punjab-Haryana High Court

Sh. Vinod Kumar Kangra & Ors vs State Of Haryana & Ors on 21 July, 2008

Punjab-Haryana High Court
Sh. Vinod Kumar Kangra & Ors vs State Of Haryana & Ors on 21 July, 2008
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH

                               Criminal Misc. No. M-17559 of 2008
                               Date of decision:- 21.7.2008

Sh. Vinod Kumar Kangra & Ors.                           ...Petitioners.

                          Versus

State of Haryana & Ors.                                 ...Respondent.

CORAM: HON’BLE MR. JUSTICE RAJESH BINDAL

Present: Mr. V.K. Gupta, Advocate
for the petitioners.

Mr. Ajay Ghengas, DAG, Haryana.

RAJESH BINDAL J.

Learned counsel for the State on instructions from Head

Constable Suresh Pal submits that the petitioners are not required in any

case as the dispute between the parties regarding the marriage of

respondents no. 4 and 5 has been settled between the families.

In view of the statement of counsel for the State the present

petition is dismissed as infructuous.

July 21, 2008                                     (RAJESH BINDAL)
ritu-II                                                JUDGE