IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
CRM No. M-14440 of 2011 (O&M)
Date of Decision: 11.5.2011.
Ramanpreet Kaur & another
....Petitioners
Versus
State of Punjab & others ....Respondents
CORAM: HON’BLE MR. JUSTICE NAWAB SINGH
Present: Mr. Sukh Pal Singh, Advocate,
for the petitioners.
NAWAB SINGH.J (ORAL)
Notice of motion. Mr. Sudhir Nehra, Additional
Advocate General, Punjab accepts on behalf of State of Punjab.
Ramanpreet Kaur & Maninder Singh, wife and
husband respectively have moved this Court seeking protection from
the Police on the ground that they have married against the wishes of
their parents and relations and they now apprehend danger to their
life.
Learned counsel for the petitioners has stated that
the petitioners have moved representation (Annexure P-5) before the
Police authorities to seek protection.
In this view of the matter, the Senior
Superintendent of Police, Ludhiana, is directed to look into
representation (Annexure P-5) and if there is any substance in it,
may proceed further, in accordance with law.
Disposed of.
11.5.2011. (NAWAB SINGH) SN JUDGE