High Court Punjab-Haryana High Court

Harpreet Kaur & Another vs State Of Haryana & Others on 21 November, 2011

Punjab-Haryana High Court
Harpreet Kaur & Another vs State Of Haryana & Others on 21 November, 2011
 IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



 Criminal Miscellaneous No. M-35027 of 2011 (O & M)
                     Date of Decision: November 21, 2011



Harpreet Kaur & another
                                             .....PETITIONER(S)

                             VERSUS


State of Haryana & others
                                            .....RESPONDENT(S)
                             .    .    .


 CORAM:            HON'BLE MR. JUSTICE AJAI
                   LAMBA


 PRESENT: -        Mr. Jagjit Singh, Advocate, for the petitioners.



                             .    .     .


AJAI LAMBA, J (Oral)

1. This petition has been filed under Section 482

Cr.P.C. on the premise that the petitioners being of marriageable

age, got married. The marriage is legal. The private respondents,

however, are not accepting the marriage and therefore, it has been

pleaded that the petitioners apprehend danger to their life and

liberty.

2. This petition is disposed of with direction to

respondent No.2 i.e. Superintendent of Police, Ambala City, to treat

a copy of this petition as a representation and issue necessary orders
Crl. Misc. No. M-35027 of 2011 [2]

as warranted by law so as to ensure protection of life and liberty of

the petitioners.

3. This order, however, shall not be construed to

mean that the petitioners were of marriageable age at the time of

their marriage or that the marriage is legal as per laws applicable to

the case of the petitioners.

4. It is further made clear that this order shall not

clothe the petitioners with any protection against their arrest or

continuance of proceedings in case they are found involved in

commission of a cognizable offence.


                                                      (AJAI LAMBA)
November 21, 2011                                        JUDGE
avin




1. To be referred to the Reporters or not?

2. Whether the judgment should be reported in the Digest?