CRM No. M-32852 of 2008 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-32852 of 2008 (O&M)
Date of decision: 13.7.2009
Karamjit Kaur ...Petitioner
Versus
State of Punjab & others ...Respondents
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Mansur Ali, Advocate, for the petitioner.
Ms. Simsi Dhir Malhotra, AAG, Punjab for
respondents No.1 to 3.
Mr. S.S. Kamboj, Advocate, for respondents No.4 & 5.
Rajan Gupta, J.
The only grievance of the petitioner in this petition is that
she is being summoned to the Police Station for handing over the
custody of the minor child. According to the counsel, instead of
approaching the Guardian Court, respondents No.4 and 5 have
approached the police authority.
Learned counsel for the State, on the other hand, submits
that petitioner was called only once on the basis of statement made by
one Jaswant Kaur, mother-in-law of the petitioner. However, the
petitioner did not appear before the Deputy Superintendent of Police
(R), Patiala. Learned counsel further assures that the petitioner will not
be summoned by the police for the purpose of deciding the question of
CRM No. M-32852 of 2008 2
custody of the minor child namely, Sukhpreet Kaur.
In view of the statement made by the learned State counsel,
this petition has been rendered infructuous and is dismissed as such.
(RAJAN GUPTA)
JUDGE
July 13, 2009
‘rajpal’