IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
CRM.M.No.18755/2011
Date of decision: 10.06.2011.
Manjit Kaur and another
............Petitioners
v.
State of Punjab and others
............Respondents
Coram: Hon’ble Mr.Justice Jaswant Singh
Present: Mr.Nakul Sharma,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 family members (respondent no. 4 to 7) of
petitioner no.2-husband. 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 as well as respondents 4 to 7 are residents of Village and Post
Office, Charik, Tehsil and District Moga.
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 Moga, 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