High Court Punjab-Haryana High Court

Teena And Another vs State Of Haryana And Others on 5 November, 2009

Punjab-Haryana High Court
Teena And Another vs State Of Haryana And Others on 5 November, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH.

                                                Crm.No.M 7278/2009(O&M)
                                                 Date of Decision: 5.11.2009

Teena and another
                                    ..........Petitioners

            Versus

State of Haryana and others.

                                 ..........Respondents


CORAM: HON'BLE MR.JUSTICE JASWANT SINGH.

Present:    Mr.Vinod S.Bhardwaj,Advocate for the petitioner
            Mrs.Naveen Malik,Addl.AG Haryana for respondents 1 to 3.
            Mr.Deepak Gupta,Advocate for respondents 4 to 6.




1. To be referred to the Reporter or not ?
2. Whether the judgement should be reported in the Digest ?


JASWANT SINGH,J.

Petitioner, who are alleged to be major and had married
against the wishes of their parents had filed the present petition under
Section 482 Cr.P.C., for the grant of protection as they were
apprehending danger to their lives at the hands of respondents 4 to 6.

Counsel for the parties are agreed that the matter has been
amicably settled between the parties and now the petitioners are residing
in peace and harmony.

In view of the above, the present petition has become
infructuous. Disposed of accordingly.

5.11.2009                                           (Jaswant Singh)
joshi                                                    Judge