High Court Punjab-Haryana High Court

Kiran Arora And Another vs State Of Punjab And Others on 26 February, 2009

Punjab-Haryana High Court
Kiran Arora And Another vs State Of Punjab And Others on 26 February, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA
                    AT CHANDIGARH

                          Criminal Misc.No.5592 of 2009 (O&M)
                          Date of Decision      26.02.2009

Kiran Arora and another

                                                   ......Petitioners

                          VERSUS

State of Punjab and others
                                                   ......Respondents

CORAM:- HON'BLE MR. JUSTICE PRITAM PAL

Present:    Mr.Gaurave Bhayyia, Advocate,
            for the petitioners.

                          *****

PRITAM PAL, J(ORAL):

Petitioners have filed this petition under Section 482 of the
Code of Criminal Procedure for protection of their life and liberty.

Learned counsel for the petitioners contends that the petitioners
are major and have married to each other. He further contends that no case
is registered against any of the petitioners at the instance of respondent
Nos.1 to 4. Now they apprehend danger to their lives at the hands of
respondent Nos.4 and 5.

On the asking of the Court, Sh.K.D.Sachdeva, D.A.G., Punjab,
accepts notice on behalf of respondent Nos.1 to 4. Copy of the petition has
been given to the learned State counsel.

After hearing the learned counsel for the parties and going
through the material placed on the file, this petition is disposed of with a
direction that Senior Superintendent of Police, Ludhiana-respondent No.2
shall look into the matter and take an appropriate action, if so required, in
accordance with law.

February 26, 2009                                  (PRITAM PAL)
mamta-II                                              JUDGE