High Court Punjab-Haryana High Court

Amritpal Kaur And Another vs State Of Punjab And Others on 25 February, 2009

Punjab-Haryana High Court
Amritpal Kaur And Another vs State Of Punjab And Others on 25 February, 2009
       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH

                                Crl. Misc No. M-1577 of 2009
                                Date of decision : 25.02.2009


Amritpal Kaur and another
                                                          ....Petitioners

                                      V/s

State of Punjab and others

                                                          ....Respondents.

BEFORE : HON'BLE MR. JUSTICE RAJAN GUPTA

Present:     Mr.

RAJAN GUPTA J. (ORAL)



Present:     Mr. Jasdeep Singh, Advocate
             for the petitioners.

             Mr. Shailesh Gupta, DAG Punjab.

                                    ****

Learned counsel for the State, on instruction from Head

Constable Nirmal Singh, police station Morinda, who is present in Court,

has stated that petitioner No. 1 has given her statement to the police that she

has no threat from respondents No. 5 to 7. Learned counsel for the State has

pointed out that parents of petitioner No. 1 have given their affidavits that

they have no objection to the marriage in question. Respondent No. 7 has

also given an affidavit to the effect that he has no objection to the marriage

of the petitioners.

In this view of the petition, no cause of action survives in this

petition and the same is dismissed as such.

25.02.2009                                                (RAJAN GUPTA)
Ajay                                                         JUDGE