In the High Court of Punjab & Haryana at Chandigarh
CRM No. M-18336 of 2009 (O&M)
Pawandeep Kaur and another ..... Petitioners
vs
State of Punjab and others ..... Respondents
Coram: Hon'ble Mr. Justice Rajesh Bindal Present: Mr. Parveen K. Kataria, Advocate, for the petitioners. Rajesh Bindal J.
Prayer made in the present petition is for protection of life and liberty
of the petitioners, who had married against the consent of their parents. Both the
parties are present in Court. They got married in Gurdwara Dera Baba Kharak
Singh, Amritsar on 3.7.2009. As per certificate Annexure P-1 issued by the Punjab
School Education Board, the date of birth of petitioner no. 1 is 17.6.1988 and she
was more than 18 years of age on the date of the marriage. They are apprehending
their arrest and also harassment by the police and family members of petitioner no.
1, as they were not agreeable to the marriage.
Learned counsel for the petitioners contends that both the petitioners
are major and have married against the wishes of their parents and as such they are
fearing threat to their life and liberty.
Accordingly, the instant petition is disposed of with the direction to
Senior Superintendent of Police, Tarn Taran, that in case the petitioners move an
application before the aforesaid authority to provide protection to their life and
liberty, the same shall be considered and if required, necessary protection be
provided to the petitioners.
10.7.2009 ( Rajesh Bindal) vs. Judge