IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No. M-16156 of 2008
Date of decision:- 3.7.2008
Rashmi Sharma and another ...Petitioners.
Versus
State of Haryana and others ...Respondents.
CORAM: HON’BLE MR. JUSTICE RAJESH BINDAL
Present: Mr. Yash Dev Kaushik, Advocate
for the petitioners.
RAJESH BINDAL J.
Learned counsel for the petitioners submits that the petitioners
have married against the consent of the family members of petitioner No.1
and for that they apprehend danger to their lives. They have also moved an
application to the Superintendent of Police, Rewari.
In case an application is submitted, the Superintendent of
Police, Rewari, may look into the same and in case the facts stated therein
are found to be correct and any danger to the life and liberty of the
petitioners is found, he shall provide necessary protection to the petitioners.
The petition is disposed of.
July 3, 2008 (RAJESH BINDAL) ritu-II JUDGE