IN THE HIGH COURT FOR THE STATES OF PUNJAB AND HARYANA
AT CHANDIGARH
Crl.Misc.No.M-17036 of 2009
Date of decision : 2.7.2009
Amit Sharma and another
... Petitioners
Versus
State of Punjab and others
...Respondents
Coram : Hon'ble Mr.Justice Augustine George Masih
Present: Mr.Partap Mann, Advocate for the petitioners.
Augustine George Masih, J. (Oral)
Present petition has been moved wherein the petitioners are
seeking protection of the alleged threat from respondent No.4 (father of
petitioner No.1). There is nothing on record to suggest that this Court has
territorial jurisdiction to entertain the present petition. The documents which
have been placed on record clearly suggest that both the petitioners as well as
respondent No.4 are the residents of Gaaziabad. There is no proof of the
alleged marriage solemnized between the petitioners nor the place where the
marriage took place specified in the petition. Even no proof has been given that
they are as a matter of fact, residents of Amritsar.
I find no merit in the petition, and the same is accordingly
dismissed.
[ Augustine George Masih ]
Judge
02.7.2009
sd