High Court Punjab-Haryana High Court

Navdeep Kaur & Another vs State Of Punjab & Others on 31 July, 2009

Punjab-Haryana High Court
Navdeep Kaur & Another vs State Of Punjab & Others on 31 July, 2009
Crl. Misc. No. M-20794 of 2009                         1


IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH

                                 Crl. Misc. No. M-20794 of 2009
                                 Date of decision: July 31, 2009


Navdeep Kaur & another                         -Petitioners

             Versus

State of Punjab & others                       -Respondents

Coram Hon’ble Mr. Justice Rajan Gupta

Present: Mr. GBS Dhillon, Advocate, for the petitioners.

Rajan Gupta, J.(Oral)

The petitioners have filed this petition under Section 482

Cr.P.C. for protection of their life and liberty.

Learned counsel for the petitioners contends that the petitioners

are major and have married against the wishes of their parents. They have

placed on record copies of documents, Annexures P-1 & P-2 as proof of

their age and marriage-certificate, Annexure P- 3 besides photographs,

Annexure P-4. Counsel further submits that a representation (Annexure P-

5 ) was made to the Senior Superintendent of Police, Kapurthala bringing to

his notice that the petitioners have married and feared threat to their life and

liberty from respondents No.5 to 7.

Notice of motion to official respondents.

On asking of the Court Mr. Shilesh Gupta, DAG, Punjab

accepts notice.

After hearing counsel for the parties, the instant petition is

disposed of with a direction to the Senior Superintendent of Police,
Crl. Misc. No. M-20794 of 2009 2

Kapurthala to look into the representation, Annexure P-5 preferred by the

petitioners and take appropriate steps in the facts and circumstances of the

case.

[Rajan Gupta]
Judge
July 31, 2009.

‘ask’