High Court Punjab-Haryana High Court

Sanjeev Vohra vs Ritu Vohra on 1 October, 2008

Punjab-Haryana High Court
Sanjeev Vohra vs Ritu Vohra on 1 October, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA
              AT CHANDIGARH

                         Criminal Misc. No.M-25744 of 2008
                         Date of decision : 1.10.2008

Sanjeev Vohra                                             .....Petitioner

                         Versus
Ritu Vohra                                                ...Respondent

                                ****

CORAM : HON'BLE MR. JUSTICE S. D. ANAND

Present:     Mr. K.S.Dadwal, Advocate for the petitioner

S. D. ANAND, J.

Learned counsel for the petitioner states that the petitioner

would be content and interests of justice would be served if a direction is

issued to the learned Trial Magistrate to ensure that the child is not forcibly

handed over to the respondent. This plea is urged in the context of the

apprehension indicated in the course of the petition that “when the child will

be produced before the Court, he will be handed over to the respondent.”

Ordered accordingly.

October 01, 2008                                    (S. D. ANAND)
Pka                                                      JUDGE

Note: Whether to be referred to Reporter: Yes/No