IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Criminal Miscellaneous No.M-19398 of 2008
Date of Decision: August 04, 2008
Mamtesh Kaur & Another
.....PETITIONER(S)
VERSUS
State of Punjab & Others
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. Arvind Thakur, Advocate, for
the petitioners.
. . .
AJAI LAMBA, J (Oral)
The petition has been filed by the
petitioners with the assertions that they are of
marriageable age and got married, however, against the
desires of respondent Nos.4 to 7. Because the
respondents are threatening the life and liberty of the
petitioners, a complaint was made vide Annexure P-5,
however, no action has been taken.
Learned counsel has also contended that
father of Manjit Singh (petitioner No.2) has been
picked up by the Station House Officer, Police Station,
Ghannur, District Patiala, which is a clear abuse of
process of law.
The circumstances constrain me to issue
Civil Writ Petition No.M-19398 of 2008 [2]
directions to the Senior Superintendent of Police,
Patiala (respondent No.2) to have an enquiry conducted
into the allegations made in the petition, a copy
whereof would be supplied alongwith a copy of the
order.
Ordered accordingly.
The enquiry be concluded within 15 days.
In case the apprehension of the petitioners is found
reasonable, protection of their life and liberty would
be ensured.
Petition is disposed of accordingly.
(AJAI LAMBA)
August 04, 2008 JUDGE
avin