High Court Punjab-Haryana High Court

Minakshi vs State Of Haryana Etc on 2 September, 2008

Punjab-Haryana High Court
Minakshi vs State Of Haryana Etc on 2 September, 2008
         IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                             CHANDIGARH.



                                            Criminal Misc.21553-M of 2008

                             DATE OF DECISION : SEPTEMBER 2, 2008



MINAKSHI                                             ....... PETITIONER(S)

                                  VERSUS

STATE OF HARYANA ETC.                                .... RESPONDENT(S)



CORAM : HON'BLE MR. JUSTICE AJAI LAMBA



PRESENT: Mr.NK Malhotra, Advocate, for the petitioner(s).
         Mr. Narender Sura, AAG, Haryana.


AJAI LAMBA, J. (Oral)

Respondents No.4 and 5 are present in Court.

It has been brought out that the petitioner was married on

12.2.2008. She left the matrimonial home and, thereafter, the private

respondents, who are the parents, or the husband of the petitioner, had no

knowledge as to where the petitioner had eloped.

The privates respondents have given an undertaking that they

would not cause any harm to the petitioner.

In view of the above, no further directions are required to be

given.

The petition is disposed of.

September 2, 2008                                      ( AJAI LAMBA )
Kang                                                           JUDGE