In the High Court of Punjab and Haryana at Chandigarh
Crl. W.P.No. 500 of 2009(O&M)
Date of Decision:May 11, 2009
Surender Kumar Sharma
---Petitioner
versus
State of Haryana and others
---Respondents
Coram: HON'BLE MRS. JUSTICE SABINA
***
Present: Mr. Jatinder Singh,Advocate,
for the petitioner
Mr. Sidharth Sarup, AAG, Haryana
Mr.S.R.Hooda, Advocate,
for respondents No. 5 to 20.
***
SABINA, J.
Surender Kumar Sharma-petitioner has filed this petition under
Article 226/227 of the Constitution of India seeking writ in the nature of
habeas corpus for release of detenue -Sonia.
Learned counsel for respondents No. 5 to 20 has produced the
detenue in court. Detenue has stated that she does not want to go with the
petitioner and wants to stay with her parents. Hence, no intereference is
called for.
Accordingly, this petition is dismissed.
(SABINA)
JUDGE
May 11, 2009
PARAMJIT