Punjab-Haryana High Court
Sh. Vinod Kumar Kangra & Ors vs State Of Haryana & Ors on 21 July, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No. M-17559 of 2008
Date of decision:- 21.7.2008
Sh. Vinod Kumar Kangra & Ors. ...Petitioners.
Versus
State of Haryana & Ors. ...Respondent.
CORAM: HON’BLE MR. JUSTICE RAJESH BINDAL
Present: Mr. V.K. Gupta, Advocate
for the petitioners.
Mr. Ajay Ghengas, DAG, Haryana.
RAJESH BINDAL J.
Learned counsel for the State on instructions from Head
Constable Suresh Pal submits that the petitioners are not required in any
case as the dispute between the parties regarding the marriage of
respondents no. 4 and 5 has been settled between the families.
In view of the statement of counsel for the State the present
petition is dismissed as infructuous.
July 21, 2008 (RAJESH BINDAL) ritu-II JUDGE