High Court Punjab-Haryana High Court

Shilpa And Another vs State Of Punjab And Others on 10 June, 2011

Punjab-Haryana High Court
Shilpa And Another vs State Of Punjab And Others on 10 June, 2011
          IN THE HIGH COURT OF PUNJAB & HARYANA AT

                            CHANDIGARH


                                      CRM.M.No.18743/2011
                                      Date of decision: 10.06.2011.


Shilpa and another
                                      ............Petitioners

                                      v.

State of Punjab and others
                                      ............Respondents

Coram: Hon’ble Mr.Justice Jaswant Singh

Present: Mr.Yadwinder Singh,Advocate for the petitioners.

Jaswant Singh.J.(Oral)

Prayer in this petition under Section 482 Cr.P.C., is for

seeking protection to life and liberty of both the petitioners, who claim

themselves to be major and allegedly performed marriage on 8.6.2011

against the wishes of parents/relatives (respondent no. 4 to 8) of

petitioner no.1-wife. Having performed marriage against the wishes of

aforesaid respondents, now petitioners apprehend threat to their life at

the hands of said respondents. It is further stated that the couple is

residing at H.No.1492, Garden Colony, Kharar, District Mohali,

whereas respondents 4 to 8 are residents of H.No.385, Phase 3-B-1,

Mohali.

After hearing the learned counsel for the petitioners and

keeping in view the directions issued by the Hon’ble Supreme Court in
the case of Lata Singh v. State of U.P. And another, JT 2006(6) SC

173, the present petition is disposed of with a direction to petitioners to

present themselves before SSP Mohali, and to make a detailed

representation expressing therein their grievance and threat perception.

In case, any such representation is made, the SSP concerned shall look

into the matter personally and take appropriate action, if so warranted

in accordance with law.

Petition stands disposed of.

10.06.2011                                        (Jaswant Singh)
joshi                                                 Judge