High Court Punjab-Haryana High Court

Nishi @ Shazia Khan And Another vs State Of Haryana And Others on 23 September, 2009

Punjab-Haryana High Court
Nishi @ Shazia Khan And Another vs State Of Haryana And Others on 23 September, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                              Crl.M. No. M- 26843 of 2009 (O&M)
                              Date of decision : 23.9.2009.

                             ...

    Nishi @ Shazia Khan and another
                                             ................ Petitioners

                              vs.

    State of Haryana and others
                                            .................Respondents



    Coram: Hon'ble Mr. Justice K.C. Puri


    Present: Sh. Gaurav Kathuria, Advocate
             for the petitioners.
                 ...

    K.C. Puri, J. (Oral)

The case of the petitioners is that they are major and have

contracted marriage on 19.9.2009. The marriage certificate and the

photographs evidencing marriage have been placed on the file. It is

alleged that they apprehend danger from respondent No. 4. To seek

redressal of their grievance, they have submitted representation dated

20.9.2009 ( Annexure P-8) to the S.P., Palwal.

Notice of motion to Advocate General, Haryana.

On the asking of the Court, Sh. Madan Gupta, Senior Deputy

Advocate General, Haryana, who is present in Court, accepts notice.

Without commenting on the age of the petitioners and

validity of the marriage, directions are given to S.P., Palwal, to decide

the representation of the petitioners (Annexure P-8) within one month

from today, keeping in view the threat perception to the petitioners.
Crl.M. No. M- 26843 of 2009 -2-

However, it is made clear that in case any criminal case is

pending against the petitioners, this order shall not debar the

respondents to proceed with.

The petition stands disposed of.

( K.C. Puri )
23.9.2009. Judge
chugh