IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Writ Petition No.1806 of 2011
Date of decision: 13th October, 2011
Ravi
... Petitioner
Versus
Union Territory, Chandigarh and others
... Respondents
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA
Present: Mr. Parminderpal Sharma, Advocate for
Mr. L.S. Sidhu, Advocate for the petitioner.
Mr. J.S. Toor, APP for U.T. Chandigarh.
Mr. Harmanjit Singh Deol, Advocate for respondent No.4.
KANWALJIT SINGH AHLUWALIA, J. (ORAL)
Present criminal writ petition has been filed by Ravi son of
Ram Nand under Article 226 of the Constitution of India for issuance of
a writ in the nature of habeas corpus seeking release of his wife namely
Renu.
On 15th September, 2011, this Court had directed
respondent No.4-Parveen Kumar to produce Renu wife of the petitioner
in this Court. In compliance of the order dated 15th September, 2011, the
alleged detenue Renu is present in Court. In the presence of counsel for
the parties she has stated that she was married with the petitioner but
she does not intend to accompany him rather she wants to stay with her
parents. Respondent No.4 is stated to be her brother.
Counsel for the petitioner has stated that in view of the
statement made by Renu wife of the petitioner, he be permitted to
Criminal Writ Petition No.1806 of 2011 2
withdraw the present petition with liberty to approach the concerned
family Court for restoration of conjugal rights of the petitioner.
As prayed, dismissed as withdrawn, with liberty aforesaid.
[KANWALJIT SINGH AHLUWALIA]
JUDGE
October 13, 2011
rps