IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
Crl. Misc. No. M-8082 of 2009
Date of decision: March 24, 2009
Jyoti Saini and another
..... Petitioners
Versus
State of Haryana and others
..... Respondents
Present: Ms. Kirandeep Kaur, Advocate for the petitioners.
****
S.S. SARON, J.
The petitioners have solemnized their marriage amongst themselves on
20.3.2009 at Balmiki Mandir, Sector 24-C, Chandigarh according to Hindu rites. The
marriage certificate (Annexure P4) and the photographs (Annexure P3) showing the
solemnization of marriage have been placed on record. The marriage that has been
solemnized by the petitioners is not to the liking of the parents (respondents No4 and
5) of petitioner No.1.
It is submitted that both the petitioners are major. The date of birth of
petitioner No.1 as per her affidavit attached to the Crl. Misc. petition is 22.3.1989.
The date of birth of petitioner No.2 is 23.2.1983. The marriage has been solemnized
by the petitioners of their own sweet will.
Both the petitioners are present in Court and are identified by their
counsel. It is submitted by petitioner No.1 that she has solemnized her marriage with
petitioner No.2 of her own free will and without any kind of pressure or undue
influence.
Crl. Misc. No. M-8082 of 2009 [2]
Mr. Ashok Singh Chaudhary, Advocate has put in appearance on behalf
of respondents No.4 and 5. He submits that the parents of petitioner No.1 may be
given time so as to counsel her (petitioner No.1).
Keeping in view the facts and circumstances that the marriage which has
been solemnized is not shown to be improper or illegal in any manner as both the
petitioners are major, learned counsel for the petitioners has submitted that the
parents of petitioner No.1 would only harass the petitioners.
In the circumstances, the criminal miscellaneous petition is disposed of
with a direction to respondents No.2 and 3 that in case the petitioners approach any of
them setting out their grievances as have been made in the present petition, the same
would be looked into by them independently and in accordance with law.
(S.S. SARON)
JUDGE
March 24, 2009
amit