IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
Crl. Misc. No. M-9038 of 2009
Date of decision: 31.3.2009
Gurpal Kaur and another
..... Petitioners
Versus
State of Punjab and others
..... Respondents
Present: Mr. Jasdev Singh Brar, Advocate for the petitioners.
****
S.S. SARON, J.
The petitioners have solemnized their marriage amongst themselves on
29.3.2009 at Arya Samaj Mandir, Sector-56, Palsora, Chandigarh according to Hindu
rites and ceremonies. The marriage certificate (Annexure P3) and the photographs
(Annexure P4) of the marriage have been placed on record. On account of the
marriage which has been solemnized by the petitioners, they apprehend danger to
their life and liberty from respondent No.2 who is the father of petitioner No.1.
Therefore, they have approached this Court.
It is submitted that both the petitioners are major. The date of birth of
petitioner No.1 as per her matriculation certificate (Annexure P1) is 26.2.1982. The
age of petitioner No.2 as on 1.1.2006 is 26 years as per the Identity Card (Annexure
P2) issued by the Election Commission of India. It is submitted that his date of birth
is 21.11.1977. Petitioner No.1 is a Staff Nurse at Dayanand Medical College &
Hospital Ludhiana. Copy of her Identity Card (Annexure P5) has also been placed on
record. By way of the present petition, the petitioners seek protection from
respondent No.2.
Crl. Misc. No. M-9038 of 2009 [2]
Both the petitioners are present in Court and are identified by their
counsel. It is submitted by petitioner No.1 that she has solemnized her marriage with
petitioner No.2 of her own free will and without any kind of pressure or undue
influence. Besides, she is happy with her marriage.
Keeping in view the facts and circumstances of the case, the criminal
miscellaneous petition is disposed of with a direction to Senior Superintendent of
Police, Bathinda (respondent No.1) that in case the petitioners approach him setting
out their grievances as have been made in the present petition, the same would be
looked into by him independently and in accordance with law.
(S.S. SARON)
JUDGE
March 31, 2009
amit