IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
--
CRM No. M 31455 of 2009
Date of decision: 04, 2009
Sameena and another ........ petitioners
Versus
State of Haryana .......Respondent(s)
Coram: Hon'ble Ms Justice Nirmaljit Kaur
-.-
Present: Mr. K K Saini, Advocate
for the petitioners
Mr. Pradeep Virk, DAG, Haryana
for respondents No. 1 and 2
Mr. Y K Aggarwal, Advocate
for respondent No. 3
-.-
1. Whether Reporters of local papers may be
allowed to see the judgement?
2. To be referred to the Reporter or not?
3. Whether the judgement should be reported in
the Digest?
Nirmaljit Kaur, J. (Oral)
Learned State counsel has filed reply on behalf of respondents
No. 1 and 2 in court today. The same is taken on record.
Mr. Y K Aggarwal, Advocate appearing for respondent No. 3,
i.e. father of petitioner No. 1 states that respondent No. 3 has no objection to
petitioner No. 1 staying with petitioner No. 2 and he shall not come in the
way of the petitioners living together.
In view of the statement made by learned counsel for respondent
No. 3, no further action is required.
Disposed of accordingly.
(Nirmaljit Kaur)
Judge
December 04, 2009
mohan