IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. M-1577 of 2009
Date of decision : 25.02.2009
Amritpal Kaur and another
....Petitioners
V/s
State of Punjab and others
....Respondents.
BEFORE : HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr.
RAJAN GUPTA J. (ORAL)
Present: Mr. Jasdeep Singh, Advocate
for the petitioners.
Mr. Shailesh Gupta, DAG Punjab.
****
Learned counsel for the State, on instruction from Head
Constable Nirmal Singh, police station Morinda, who is present in Court,
has stated that petitioner No. 1 has given her statement to the police that she
has no threat from respondents No. 5 to 7. Learned counsel for the State has
pointed out that parents of petitioner No. 1 have given their affidavits that
they have no objection to the marriage in question. Respondent No. 7 has
also given an affidavit to the effect that he has no objection to the marriage
of the petitioners.
In this view of the petition, no cause of action survives in this
petition and the same is dismissed as such.
25.02.2009 (RAJAN GUPTA) Ajay JUDGE