High Court Punjab-Haryana High Court

Kimmi Alias Kimmi Kori & Another vs State Of Punjab & Others on 10 February, 2009

Punjab-Haryana High Court
Kimmi Alias Kimmi Kori & Another vs State Of Punjab & Others on 10 February, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
                           Crl. Misc. No. M-592 of 2009
                      Date of decision: February 10,2009


Kimmi alias Kimmi Kori & another                      -Petitioner

             Versus

State of Punjab & others                              -Respondents

Coram Hon’ble Mr. Justice Rajan Gupta

Present: Mr. Bikramjit Arora, Advocate, for the petitioner.

Mr. Shilesh Gupta, DAG, Punjab.

Rajan Gupta, J.(Oral)

Reply filed on behalf of respondents No. 1 to 4 is taken

on record.

Counsel for the State submits that an enquiry was

conducted and both the petitioners stated before the Inquiry Officer

that there is no threat perception to their lives and they did not want

any security. Even the parents of petitioner No.1 stated that they

have no objection to the marriage of the petitioners. It is further

stated that Mandir Mata Sarasvati Devi, Nehru Colony, Majitha

Road, Amritsar is an established mandir with a regular priest

available there.

Counsel for a the petitioner submits that in view of the

reply filed by the State, the present petition has been rendered

infructuous.

Dismissed as such.

[Rajan Gupta]
Judge
February 10, 2009.

‘ask’