Punjab-Haryana High Court
Rajpal Singh vs State Of Punjab And Others on 26 November, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Writ Petition No. 1075 of 2009
Date of Decision: November 26, 2009
Rajpal Singh ... Petitioner
Versus
State of Punjab and others ... Respondents
CORAM: HON'BLE MR. JUSTICE S.D. ANAND
Present : Mr. Jatinder Nagpal, Advocate, for the petitioner.
Mr. Arshvinder Singh, DAG, Punjab.
Mr. H.S.Batth, Advocate, for respondent Nos.5 & 6.
******
S.D. Anand, J.
The alleged detenue Mandeep Kaur D/o Kashmir
Singh, aged about 20 years, identified by the learned counsel
representing her, is present. She states that she is not under any
wrongful detention and that she is not inclined to accompany the
petitioner. She explains that she had information that the
petitioner had purchased her for marriage and if she goes with
him, he will sell her off.
In the light of that statement, learned counsel for the
petitioner states that this petition may be disposed of as
infructuous.
Ordered accordingly.
November 26, 2009 ( S.D. Anand ) vinod Judge