High Court Punjab-Haryana High Court

Vinod Kumar & Others vs State Of Haryana & Others on 24 August, 2009

Punjab-Haryana High Court
Vinod Kumar & Others vs State Of Haryana & Others on 24 August, 2009
 CRM No. M-21304 of 2009                              1



    IN THE HIGH COURT FOR THE STATES OF PUNJAB &
              HARYANA AT CHANDIGARH.

                                CRM No. M-21304 of 2009 (O&M)
                                Date of decision: 24.8.2009

Vinod Kumar & others                              ...Petitioners

                            Versus

State of Haryana & others                         ...Respondents


CORAM:      HON'BLE MR. JUSTICE RAJAN GUPTA

Present:    Mr. KS Dhanora, Advocate, for the petitioner.


Rajan Gupta, J.

Contends that the petitioners are being harassed being

relatives of Ashok Kumar, who has married to Suman Rani. According

to the counsel, the petitioners are being harassed at the instance of

relatives of Suman Rani. He has submitted that an application in this

regard has been submitted to respondent No.2.

Notice of motion.

On the asking of the court, Mr. Tarun Aggarwal, Senior

DAG, Haryana accepts notice on behalf of State of Haryana. Learned

State counsel submits that representation, Annexure P-2 dated 30.7.2009

shall be examined by respondent No.2.

In view of the statement made by learned counsel for the

State, prayer made in this petition has been rendered infructuous.

Dismissed as such.

CRM No. M-21304 of 2009 2

A copy of this order be given to the learned State counsel

under the signatures of the Court Secretary.

(RAJAN GUPTA)
JUDGE
August 24, 2009
‘rajpal’