High Court Punjab-Haryana High Court

Rasminder Kaur vs State Of Haryana on 27 January, 2009

Punjab-Haryana High Court
Rasminder Kaur vs State Of Haryana on 27 January, 2009
Crl. Misc. No. M-16394 of 2008          1


IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH.


                       Crl. Misc. No. M-16394 of 2008
                       Date of decision: January 27, 2009


Rasminder Kaur               ---   Petitioner


           Versus

State of Haryana             ---- Respondents

Before: Hon’ble Mr. Justice Rajan Gupta

Present: Mr. Harnek Singh, Advocate, for the petitioner.

Mr. Tarun Aggarwal, Senior DAG, Haryana.

Rajan Gupta, J (Oral).

Counsel for the petitioner submits that before the

complainant was married to the petitioner’s son on December 3,

2007, she had married twice and had been divorced in both the

earlier marriages.

Counsel for the State (on instructions from ASI Manphool

Singh, who is present in Court) however, refutes the aforesaid

position and submits that the complainant was married only once

earlier. However, it is not disputed that the complainant had earlier

also filed a complaint against her previous husband.

Counsel for the petitioner contends that two children have

been born out of the present wed-lock and question of harassment

after ten years of marriage does not arise.

Counsel for the State submits that pursuant to the order

dated July 8, 2008 the petitioner has already joined the investigation
Crl. Misc. No. M-16394 of 2008 2

on August 8, 2008.

In the facts and circumstances of the case, without

expressing anything on merits thereof at this stage, the order dated

July 8, 2008 is hereby made absolute.

The petition stands disposed of.

[Rajan Gupta]
Judge
January 27, 2009.

`ask’