CRM No. M-3642 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-3642 of 2009
Date of decision: 6.2.2009
Kulwinder Kaur and another ...Petitioners
Versus
State of Punjab & others ...Respondents
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Tribhawan Singla, Advocate, for the petitioners.
Rajan Gupta, J.
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. The counsel has placed on record age-proof certificates of the
petitioners, Annexures P-1 & P-2 respectively.
Notice of motion to official respondents.
On asking of the Court Mr. Shailesh Gupta, DAG, Punjab
accepts notice on behalf of respondents No.1 to 3.
After hearing counsel for the parties, the Senior
Superintendent of Police, Barnala is directed to ensure that no harm is
caused to the petitioners at the hands of respondent No.4. He shall also
provide adequate security to them if circumstances so warrant.
Disposed of in the terms indicated above.
(RAJAN GUPTA)
February 06, 2009 JUDGE
'rajpal'