High Court Punjab-Haryana High Court

Geeta And Another vs State Of Haryana And Others on 6 June, 2011

Punjab-Haryana High Court
Geeta And Another vs State Of Haryana And Others on 6 June, 2011
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH

                                CRM No. M-18350 of 2011 (O&M)
                                Date of decision: 06.06.2011

Geeta and another
                                                                  ....Petitioners
                                Versus

State of Haryana and others
                                                               ....Respondents

CORAM: HON'BLE MR. JUSTICE ALOK SINGH

Present: - Mr. R.R. Kashyap, Advocate, for the petitioners.

          1.Whether Reporters of local papers may be allowed to see the judgment?
          2.Whether to be referred to the Reporters or not?
          3.Whether the judgment should be reported in the Digest?

                     *****

ALOK SINGH, J (ORAL)
Prayer in the present petition, filed under Section 482 Cr.P.C.,
is for the issuance of a direction to respondents No.1 to 3 to protect the
lives and liberty of the petitioners from respondents No.4 and 10. The
petitioners assert that they are major and as there is no legal impediment,
they have got married. They have already moved representations
(Annexure P-6) before Superintendent of Police, Karnal, and (Annexure
P-7) before SHO Police Station Madhuban, Karnal, for protecting their
lives and liberty.

Without adverting to the merits of the controversy, the present
petition is disposed of with a direction to SHO Police Station
Madhuban, Karnal, to take an appropriate action on the said
representation. SHO Police Station Madhuban, Karnal, before taking
decision on the representation shall record his satisfaction about the age
of the petitioners as well as on the question of validity and legality of the
alleged marriage of the parties.

(Alok Singh)
Judge
June 06, 2011
R.S.