IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Criminal Misc.-M No.34077 of 2011 (O&M)
Date of Decision: November 11, 2011
Rita Rani & another
...Petitioners
Versus
The State of Haryana & others
...Respondents
CORAM: HON'BLE MR.JUSTICE RANJIT SINGH
1. Whether Reporters of local papers may be allowed to see the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?
Present: Mr.Surinder Singh, Advocate,
for the petitioners.
*****
RANJIT SINGH, J.
The petitioners are seeking protection for their life and
liberty as they have married against the wishes of their parents. The
couple is present in the court.
The petition is disposed of with a direction to the
Superintendent of Police, Kurukshetra to look into the complaint of
the petitioners and in case he finds that there is any threat to their life
and liberty, he will take appropriate action on the said complaint.
Superintendent of Police, Kurukshetra would be at liberty
to ask the petitioners to reimburse the cost of protection in case it is
required to be provided to the petitioners.
The present order, however, shall not be deemed to be
proof qua the factum/validity of their matrimonial alliance.
November 11, 2011 ( RANJIT SINGH ) ramesh JUDGE