High Court Punjab-Haryana High Court

Satpal vs State Of Punjab And Another on 16 November, 2009

Punjab-Haryana High Court
Satpal vs State Of Punjab And Another on 16 November, 2009
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH

                  Civil Writ Petition No.17038 of 2009
                  Date of decision: 16th November, 2009

Satpal
                                                              ... Petitioner
                                    Versus
State of Punjab and another
                                                          ... Respondents


CORAM:      HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA


Present:    Mr. Shekhar Verma, Advocate for the petitioner.
            Mr. Anil Kumar Sharma, Additional Advocate General, Punjab
            for the respondents.


KANWALJIT SINGH AHLUWALIA, J. (ORAL)

Present writ petition has been filed under Article 226/227 of

the Constitution of India with a prayer that impugned order dated 23rd

September, 2009 (Annexure P-1) passed by Registrar of Marriages-cum-

Sub Divisional Magistrate-cum-Tehsildar, Balachaur be quashed.

Gurcharan Singh Brar, Registrar of Marriage-cum-Tehsildar,

Balachaur, is present in Court. He has tendered his unconditional/

unqualified apology and has submitted that henceforth there will be no

lapse on his part in assisting counsel for the State. The apology has been

accepted by Mr. Anil Kumar Sharma, Additional Advocate General,

Punjab.

In these circumstances, this Court intends to proceed with the

case. Regarding the relief sought by the petitioner, counsel for the State

has submitted that in case married couple appears before the Registrar of

Marriage-cum-Tehsildar, Balachaur on 1st December, 2009 at 10.00 a.m.,

the marriage shall be registered.

Civil Writ Petition No. 17038 of 2009 2

In view of the statement made by counsel for the State,

present petition is disposed of.

[KANWALJIT SINGH AHLUWALIA]
JUDGE
November 16, 2009
rps