Punjab-Haryana High Court
Monika And Another vs State Of Haryana And Others on 7 January, 2009
In the High Court of Punjab and Haryana, at Chandigarh.
Criminal Misc. No. M-220 of 2009
Date of Decision: 7.1.2009
Monika and Another
...Petitioners
Versus
State of Haryana and Others
...Respondents
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Mr. B.S. Bairagi, Advocate
for the petitioners.
Kanwaljit Singh Ahluwalia, J. (Oral)
Issue notice of motion.
On the asking of the Court Mr. S.S.Mor, learned Senior
Deputy Advocate General, Haryana, accepts notice on behalf of
respondents No.1 to 3. A copy of petition has been supplied to him.
In view of the averments made in the petition, Station House
Officer, Police Station City, Panipat, is directed to ensure necessary vigil
for the safety and security of the newly married couple i.e. petitioners.
The present petition is disposed off.
(Kanwaljit Singh Ahluwalia)
Judge
January 7, 2009
“DK”