IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Criminal Miscellaneous No. M-27758 of 2008
Date of Decision: December 09, 2008
Priyanka & Another
.....PETITIONER(S)
VERSUS
U.T. Chandigarh & Others
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. G.C. Shahpuri, Advocate, for the
petitioners.
Ms. Ashima Mohindru, Advocate, for
respondent Nos.1 to 3.
Mr. H.S. Baath, Advocate, for
respondent Nos.4 and 5.
. . .
AJAI LAMBA, J (Oral)
This petition has been filed under
Section 482 Cr.P.C. for issuing directions to
respondent Nos.1 to 3 to provide security and
protection to the petitioners.
It has been contended that the
petitioners got married, they being of legally
marriageable age. Respondent Nos.4 and 5, however,
have not accepted the marriage and therefore, have
been threatening the petitioners.
Learned counsel for the respondent-State
contends that the statement of the petitioners has
Crl. Misc. No. M-27758 of 2008 [2]
been taken. It has been found that petitioner No.1
is more than 18 years of age. Priyanka has stated
that she got married to Sharif Ahmed and wants to
stay with him.
Without commenting anything in regard to
the legality or otherwise of the marriage, this
petition is disposed of with directions that
respondent Nos.4 and 5 would not cause any harm to
the petitioners. In case the petitioners feel
threatened, they would be at liberty to approach the
Senior Superintendent of Police concerned who shall
have an enquiry conducted and ensure protection of
the petitioners.
(AJAI LAMBA)
December 09, 2008 JUDGE
avin