High Court Punjab-Haryana High Court

Manveer Kaur And Another vs State Of Punjab And Others on 16 April, 2009

Punjab-Haryana High Court
Manveer Kaur And Another vs State Of Punjab And Others on 16 April, 2009
  CRM No. M-9759 of 2009                      1


     IN THE HIGH COURT FOR THE STATES OF PUNJAB &
               HARYANA AT CHANDIGARH.

                                CRM No. M-9759 of 2009 (O&M)
                                Date of decision: 16.4.2009

Manveer Kaur and another                             ...Petitioners
                             Versus
State of Punjab and others                           ...Respondents


CORAM:      HON'BLE MR. JUSTICE RAJAN GUPTA

Present:    Mr. Karam Jit Verma, Advocate, for the petitioners.
            Mr. Shailesh Gupta, DAG, Punjab.

Rajan Gupta, J.

The petitioners, who claimed to have married against the

wishes of their parents, have preferred this petition for grant of security

as they apprehend danger to their life at the hands of respondents No.6

to 10.

Both the petitioners claim to be major. According to the

affidavit, they claimed to have married according to Sikh rites.

The petitioners have already preferred a representation,

Annexure P-5 to the Senior Superintendent of Police, Ludhiana. It is

directed that the representation of the petitioners shall be looked into by

the Senior Superintendent of Police, Ludhiana and adequate steps, as

deemed appropriate in the facts and circumstances of the case, shall be

taken.

Disposed of.

(RAJAN GUPTA)
JUDGE
April 16, 2009
‘rajpal’