Criminal Misc. No. M-13481 of 2009 1
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Criminal Misc. No. M-13481 of 2009
Date of decision: May 15, 2009
Meetu & Gaurav Kumar -Petitioners
Versus
State of Punjab & others -Respondents
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. Balkar Singh, Advocate, for the petitioners.
Rajan Gupta, J.(Oral)
The petitioners have filed this petition under Section 482
Cr.P.C. seeking protection of their life and liberty.
Counsel contends that both the petitioners are major and have
married each other against the wishes of their parents. They have placed on
record Annexures P-1 & P-2 in support of their age and marriage
certificate, Annexure P-4 besides photographs Annexure P-3. They
apprehend threat to their life and liberty from respondents No. 4 to 7.
Counsel submits that the petitioners have also made a representation,
Annexure P-5 to the Senior Superintendent of Police,Nawanshahr in this
regard.
Notice of motion to official respondents.
On asking of the Court,Mr. Shilesh Gupta, DAG, Punjab
accepts notice.
After hearing counsel for the parties, the petition is disposed of
Criminal Misc. No. M-13481 of 2009 2
with a direction to the Senior Superintendent of Police, Nawanshahr/
respondent No. 2 to look into the representation, Annexure P-5 preferred
by the petitioners and take appropriate steps in the facts and circumstances
of the case.
[Rajan Gupta]
Judge
May 15, 2009.
‘ask’