High Court Punjab-Haryana High Court

Rajpal Singh vs State Of Punjab And Others on 26 November, 2009

Punjab-Haryana High Court
Rajpal Singh vs State Of Punjab And Others on 26 November, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH


                              Crl. Writ Petition No. 1075 of 2009
                             Date of Decision: November 26, 2009


Rajpal Singh                                             ... Petitioner
                               Versus

State of Punjab and others                           ... Respondents

CORAM: HON'BLE MR. JUSTICE S.D. ANAND

Present :     Mr. Jatinder Nagpal, Advocate, for the petitioner.

              Mr. Arshvinder Singh, DAG, Punjab.

              Mr. H.S.Batth, Advocate, for respondent Nos.5 & 6.
                         ******

S.D. Anand, J.

The alleged detenue Mandeep Kaur D/o Kashmir

Singh, aged about 20 years, identified by the learned counsel

representing her, is present. She states that she is not under any

wrongful detention and that she is not inclined to accompany the

petitioner. She explains that she had information that the

petitioner had purchased her for marriage and if she goes with

him, he will sell her off.

In the light of that statement, learned counsel for the

petitioner states that this petition may be disposed of as

infructuous.

Ordered accordingly.

November 26, 2009                                     ( S.D. Anand )
vinod                                                       Judge