High Court Punjab-Haryana High Court

Harkesh Kaur And Another vs State Of Punjab And Others on 1 May, 2009

Punjab-Haryana High Court
Harkesh Kaur And Another vs State Of Punjab And Others on 1 May, 2009
        In the High Court of Punjab and Haryana at Chandigarh

                   CRM No. M- 8907 of 2009
                   Date of Decision: 31.03.2009

Harkesh Kaur and another        .....Petitioners

Versus

State of Punjab and others      .....Respondents
Coram        Hon'ble Mr. Justice K. C. Puri


Present:-    Mr. R. K. Vashisth, Advocate
             for the petitioners.

K. C. Puri, J (Oral)

The case of the petitioners is that they are major and have
contracted marriage on 24.3.2009. The marriage certificate and the
photographs evidencing marriage have been placed on the file. It is alleged
that they apprehend danger from respondents no. 4 to 6. To seek redressal
of their grievance, they have submitted representation dated 24.3.2009
( Annexure P6 ) to the SSP,Bathinda.

Notice of motion to Advocate General, Punjab.
On the asking of the Court, Sh.K. S.Pannu, AAG, Punjab,who
is present in Court, accepts notice.

Without commenting on the age of the parties and validity of
the marriage, directions are given to S. S. P,Bathinda to decide the
representation of the petitioners ( Annexure P6 ) within one month from
today, keeping in view the threat perception to the petitioners.

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.

March 31, 2009                                     ( K. C. Puri )
mamta                                                  Judge