IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. M-21778 of 2009
Date of decision : 18.08.2009
Kawaljit Kaur and another
....Petitioner
V/s
State of Punjab and others
....Respondents
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Puneet Chauhan, Advocate
for the petitioners.
Mr. Shailesh Gupta, DAG Punjab.
Mr. V.K. Sandhir, Advocate
for respondents No. 4 to 12.
RAJAN GUPTA J. (ORAL)
This is a petition for a direction to respondent No. 2 for
protection, as the petitioners apprehend danger to their life and liberty at the
hands of respondents No. 4 to 12. Petitioners claim to be major and
legitimately married to each other.
Learned counsel for the State submits that a representation
Annexure P-5 preferred by the petitioners shall be looked into and
appropriate steps shall be taken in the facts and circumstances of the case.
In view of the statement made by learned counsel for the State
no further orders are called. The petition is disposed of.
A copy of the order be given Dasti to learned counsel for the
State under the signatures of Court Secretary.
18.08.2009 (RAJAN GUPTA) Ajay JUDGE