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