High Court Punjab-Haryana High Court

Surinder Singh vs State Of Punjab & Others on 31 March, 2009

Punjab-Haryana High Court
Surinder Singh vs State Of Punjab & Others on 31 March, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH

                           Criminal Writ Petition No. 196 of 2009
                           Date of decision: March 31, 2009


Surinder Singh                         -Petitioner

            Versus

State of Punjab & others               -Respondents

Coram Hon’ble Mr. Justice Rajan Gupta

Present: Mr. JS Dadwal, Advocate, for
the petitioner.

Mr. Shailesh Gupta, DAG, Punjab.
Mr. RK Aggarwal, Advocate, for
respondent Nos. 4 to 6.

Rajan Gupta, J.(Oral)

Prayer in the instant writ petition is for issuance of a writ in

the nature of habeas corpus for getting released the alleged detenue,

Bhawna Rani from the alleged illegal custody of respondents No. 4 to 6.

Mr. Aggarwal appearing for respondent Nos. 4 to 6 has placed

on record affidavit of alleged detenue, Bhawna Rani, in which she has

stated that she is living with her parents of her own free will. It is also

mentioned further in the affidavit that a divorce petition has already been

filed in the Court of District Judge, Ludhiana, which is pending.

In view of the above, the instant writ petition has been

rendered infructuous and is dismissed as such.

[Rajan Gupta]
Judge
March 31, 2009.

‘ask’