High Court Punjab-Haryana High Court

Gaganpreet Kaur And Another vs State Of Punjab And Others on 13 November, 2009

Punjab-Haryana High Court
Gaganpreet Kaur And Another vs State Of Punjab And Others on 13 November, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                          AT CHANDIGARH.

                                   Criminal Misc. No.M-32016 of 2009 (O&M)

                                   Date of Decision: 13.11.2009.

Gaganpreet Kaur and another
                                                    ....Petitioners

               Versus

State of Punjab and others
                                                     ...Respondents

CORAM : Hon'ble Mr. Justice Rajesh Bindal

Present:-      Mr. B.S. Bhalla, Advocate
               for the petitioners.

RAJESH BINDAL J.

                        ****

Prayer made in the present petition is for protection of life and
liberty of the petitioners, who had married against the consent of their parents.
Both the parties are present in Court. Petitioners have appended Identity Card
(Annexure P-1), Photographs of Marriage (Annexure P-2) and Marriage
Certificate (Annexure P-3) issued by Gurudwara Vishvakarma Bhawan, Moga
(Punjab). The marriage was solemnised on 9.11.2009. They are apprehending
their arrest and also harassment by the police and family members of petitioner
No.1, as they were not agreeable to the marriage.

Accordingly, the instant petition is disposed of with the direction to
Senior Superintendent of Police, Kapurthala that in case the petitioners move an
application before the aforesaid authority to provide protection to their life and
liberty, the same shall be considered and if required, necessary protection be
provided to the petitioners. This order may not be treated as a seal of the Court
on the marriage of the parties.



                                                 (RAJESH BINDAL)
13.11.2009                                             JUDGE
Reema