In the High Court of Punjab and Haryana at Chandigarh
Crl.Misc.No.M-1452 of 2009 (O&M)
Date of decision: 19 .01.2009
Sarabjit Kaur and another
......Petitioners
Versus
State of Punjab and others
.......Respondents
CORAM: HON'BLE MRS. JUSTICE SABINA
Present: Mr.S.S.Tiwana, Advocate,
for the petitioners.
****
SABINA, J.
CRM No.2521 of 2009
Application is allowed.
The petitioners are exempted from filing the certified
copies of Annexures P-1 to P-3 and permission for placing on record
original photographs as Annexure P-2.
Crl.Misc.No.M-1452 of 2009
Sarabjit Kaur and Anokh Singh-petitioners have filed this
petition under Section 482 of the Code of Criminal Procedure for
issuance of directions to respondents No. 1 to 3 to protect their life
and liberty from the hands of respondent No4.
Learned counsel for the petitioners has submitted that
the marriage of the petitioners was solemnized on 5.1.2009.
Certificate (Annexure P-1) in this regard has been issued by
Gurudwara Ka Bagh, Akali Bunga Nihang Singha, Khuda Ali Sher,
Crl.Misc.No.M-1452 of 2009 (O&M) -2-
U.T.Chandigarh. The petitioners had no opportunity to approach
respondent No.2 for seeking protection to their life and liberty as they
are being chased by respondent No.4, who do not approve their
marriage.
Accordingly, without expressing any opinion on the merits
of the case, in case the petitioners approach Senior Superintendent
of Police, Patiala-respondent No.2 for protection of their life and
liberty then he is directed to look into the representation made by the
petitioners and if required, provide them protection for their life and
liberty.
Petition stands disposed of.
(SABINA)
JUDGE
January 19, 2009
anita