High Court Punjab-Haryana High Court

Ravi vs Union Territory on 13 October, 2011

Punjab-Haryana High Court
Ravi vs Union Territory on 13 October, 2011
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH

                 Criminal Writ Petition No.1806 of 2011
                   Date of decision: 13th October, 2011

Ravi
                                                                ... Petitioner
                                 Versus
Union Territory, Chandigarh and others
                                                             ... Respondents

CORAM:      HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA

Present:    Mr. Parminderpal Sharma, Advocate for
            Mr. L.S. Sidhu, Advocate for the petitioner.
            Mr. J.S. Toor, APP for U.T. Chandigarh.
            Mr. Harmanjit Singh Deol, Advocate for respondent No.4.


KANWALJIT SINGH AHLUWALIA, J. (ORAL)

Present criminal writ petition has been filed by Ravi son of

Ram Nand under Article 226 of the Constitution of India for issuance of

a writ in the nature of habeas corpus seeking release of his wife namely

Renu.

On 15th September, 2011, this Court had directed

respondent No.4-Parveen Kumar to produce Renu wife of the petitioner

in this Court. In compliance of the order dated 15th September, 2011, the

alleged detenue Renu is present in Court. In the presence of counsel for

the parties she has stated that she was married with the petitioner but

she does not intend to accompany him rather she wants to stay with her

parents. Respondent No.4 is stated to be her brother.

Counsel for the petitioner has stated that in view of the

statement made by Renu wife of the petitioner, he be permitted to
Criminal Writ Petition No.1806 of 2011 2

withdraw the present petition with liberty to approach the concerned

family Court for restoration of conjugal rights of the petitioner.

As prayed, dismissed as withdrawn, with liberty aforesaid.

[KANWALJIT SINGH AHLUWALIA]
JUDGE
October 13, 2011
rps