High Court Punjab-Haryana High Court

Mala And Another vs Kanwar Partap Singh on 16 September, 2009

Punjab-Haryana High Court
Mala And Another vs Kanwar Partap Singh on 16 September, 2009
    IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
                HARYANA AT CHANDIGARH.

                                           C.O.C.P.No.301 of 2009
                                           Date of Decision:-16.9.2009

Mala and another                                          ...Petitioners
                                    Versus

Kanwar Partap Singh, SP, City, Amritsar and others.
                                                         ...Respondents

CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR GARG

Present: None for the petitioners.

Mr.M.C.Berry, Addl. Advocate General, Punjab.
Rakesh Kumar Garg, J. (Oral):

In response to the show cause notice issued by this

Court, reply by way of affidavit of Kanwar Vijay Partap Singh, IPS,

Senior Superintendent of Police, Amritsar City has been filed,

wherein it has been submitted that in compliance of the order dated

7.11.2008 passed by this Court in Criminal Misc.No.M-29128 of

2008, the enquiry was got conducted by the DSP Sadar, Amritsar,

who submitted his report dated 15.12.2008 to this Court and

petitioner Mala in her statement has stated that she is living happily

and peacefully with her in laws and she has no danger to the life and

liberty of both the petitioners.

In view of the aforesaid stand taken by respondent No.2, I

am not inclined to proceed further with this petition.

Rule discharged.

16.9.2009                                         (Rakesh Kumar Garg)
AS                                                        Judge