In the High Court of Punjab and Haryana at Chandigarh
Crl.Misc.No.M- 12321 of 2009 (O&M)
Date of decision: 5.5.2009
Sania Suri and another
......Petitioners
Versus
State of Punjab and others
.......Respondents
CORAM: HON'BLE MRS. JUSTICE SABINA
Present: Mr.L.M.Gulati, Advocate,
for the petitioners.
****
SABINA, J.
CRM No. 22727 of 2009
Application is allowed.
The petitioners are exempted from filing the certified
copies of Annexures P-1 to P-4
Crl.Misc.No.M- 12321 of 2009
Sania Suri and Amritpal Singh-petitioners have filed this
petition under Section 482 of the Code of Criminal Procedure for
issuance of directions to respondents No. 2 to 3 to protect their life
and liberty from the hands of respondent Nos.4 to 6.
Learned counsel for the petitioners has submitted that
the marriage of the petitioners was solemnized on 2.5.2009.
Certificate (Annexure P-3) in this regard has been issued
byGurudwara Shri Nanak Darbar, Kalka. He has further submitted
that the petitioners have moved a representation to Senior
Crl.Misc.No.M- 12321 of 2009 (O&M) -2-
Superintendent of Police, Amritsar ( Annexure P-4) but no action has
been taken so far.
Accordingly, without expressing any opinion on the merits
of the case, Senior Superintendent of Police, Amritsar-respondent
No.2 is directed to look into the representation made by the
petitioners (Annexure P-4) and if required, necessary protection be
provided to them.
Petition stands disposed of in the above terms.
(SABINA)
JUDGE
May 05, 2009
anita