High Court Punjab-Haryana High Court

Daljeet Kaur And Another vs State Of Haryana And Others on 28 August, 2009

Punjab-Haryana High Court
Daljeet Kaur And Another vs State Of Haryana And Others on 28 August, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                          AT CHANDIGARH.

                                    Criminal Misc. No.M-24012 of 2009 (O&M)

                                    Date of Decision: 28.8.2009.

Daljeet Kaur and another
                                                      ....Petitioners

               Versus

State of Haryana and others
                                                       ...Respondents

CORAM : Hon'ble Mr. Justice Rajesh Bindal

Present:-      Mr. G.S. Dhaliwal, 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 a copy of
Marriage Certificate (Annexure P-3) issued by Gurudwara Guru Ka Bag Akali
Bunga Nihang Singha, Khuda Ali Sher, UT Chandigarh. As per certificate
Annexure P-1 issued by the Board of School Education, Haryana, the date of
birth of petitioner No.1 is 10.8.1989 and she was more than 18 years of age on
the date of marriage which according to the petitioners was solemnised on
26.8.2009. 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.

Learned counsel for the petitioners contends that both the
petitioners are major and have married against the wishes of their parents and
as such they are fearing threat to their life and liberty.

Accordingly, the instant petition is disposed of with the direction to
Superintendent of Police, Fatehabad 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)
28.8.2009                                                JUDGE
Reema