High Court Punjab-Haryana High Court

Bhawna Devi And Another vs State Of Punjab And Others on 2 July, 2008

Punjab-Haryana High Court
Bhawna Devi And Another vs State Of Punjab And Others on 2 July, 2008
       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH.


                                      Crl.Misc.No.M-15953 of 2008

                                     Date of Decision: July 02, 2008


Bhawna Devi and another                                .......Petitioners

                   Versus

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



CORAM:- HON'BLE MR.JUSTICE RAJESH BINDAL



Present:     Ms.Saroj Bala, 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 Senior Superintendent of Police, Jalandhar.

In case an application is submitted, the Senior Superintendent

of Police, Jalandhar 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.




                                                    ( RAJESH BINDAL )
July 02, 2008                                            JUDGE
SRM