High Court Punjab-Haryana High Court

Sonia vs The State Of Haryana on 4 August, 2009

Punjab-Haryana High Court
Sonia vs The State Of Haryana on 4 August, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                      AT CHANDIGARH

                               Criminal Misc. No. M-9579 of 2009 (O/M).
                                   Date of Decision : August 04, 2009.

Sonia w/o Krishan d/o Baldev Raj and another.                  ...... Petitioners.


                                     Versus.

The State of Haryana, and others.                               ..... Respondents.

CORAM: HON’BLE MR. JUSTICE AUGUSTINE GEORGE MASIH.

Present:- Mr. J.P. Dhull, Advocate,
for the petitioners.

Mr. Yash Pal Malik, A.A.G. Haryana,
for the respondent-State.

AUGUSTINE GEORGE MASIH, J. (ORAL).

Reply by way of affidavit of Ram Kumar, Inspector-S.H.O. P.S.
Thanesar, has been filed in the Court, copy given to counsel for the
petitioners.

In the light of the reply filed by the respondents with special
reference to paras-2 and 3 thereof, counsel for the petitioners does not press
the present petition as it has been stated in the affidavit that there is no threat
to the lives and liberty of the petitioners as of now. He, however, submits
that as per the averments made in para-3 of the affidavit wherein it has been
specifically stated by the respondents that in case they require police
protection in future, they would be provided for as and when need be and
they would, if such a situation arise, approach the authorities.

The present petition stands disposed of in the light of the reply
filed by the respondents.

(AUGUSTINE GEORGE MASIH)
JUDGE
August 04, 2009.

sjks.