In the High Court of Punjab and Haryana at Chandigarh
Crl.Misc.No.M- 2817 of 2009 (O&M)
Date of decision: 30 .01.2009
Pankaj Sharma and another
......Petitioners
Versus
State of Haryana and others
.......Respondents
CORAM: HON'BLE MRS. JUSTICE SABINA
Present: Mr.D.S.Adlakha, Advocate,
for the petitioners.
****
SABINA, J.
CRM No. 5245 of 2009
Application is allowed.
The petitioners are exempted from filing the certified
copies of Annexures P-1 to P-5
Crl.Misc.No.M- 2817 of 2009
Pankaj Sharma and Anu Sharma-petitioners have filed
this petition under Section 482 of the Code of Criminal Procedure for
issuance of directions to official respondents to protect their life and
liberty from the hands of respondent Nos.4 to 6.
Learned counsel for the petitioners has submitted that
the marriage of the petitioners was solemnized on 28.1.2009.
Certificate (Annexure P-3) in this regard has been issued by Sanatan
Dharam Mandir, Yamuna Ghat, Paonata Sahib. The petitioners have
moved a representation to Superintendent of Police, Yamuna Nagar
Crl.Misc.No.M- 2817 of 2009 (O&M) -2-
and a copy of the same has been annexed as Annexure P-5.
Accordingly, without expressing any opinion on the merits
of the case, Superintendent of Police, Yamuna Nagar-respondent
No.2 is directed to look into the representation made by the
petitioners (Annexure P-5) and if required, necessary protection be
provided to them.
Petition stands disposed of in the above terms.
(SABINA)
JUDGE
January 30, 2009
anita