In the High Court of Punjab and Haryana at Chandigarh
Crl.Misc.No.M-15234 of 2009 (O&M)
Date of decision: 29.5.2009
Nisha Rani and another
......Petitioners
Versus
U.T.Chandigarh and others
.......Respondents
CORAM: HON'BLE MRS. JUSTICE SABINA
Present: Mr.Krishan Singh, Advocate,
for the petitioners.
****
SABINA, J.
Nisha Rani and Sucha Singh-petitioners have filed this
petition under Section 482 of the Code of Criminal Procedure for
issuance of directions to respondents No.2 and 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 24.5.2009.
Photographs in this regard are annexed as Annexure P-3. He has
further submitted that the petitioners have moved a representation to
Senior Superintendent of Police, Chandigarh ( 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, Chandigarh-
respondent No.2 is directed to look into the representation made by
Crl.Misc.No.M-15234 of 2009 (O&M) -2-
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 29, 2009
anita