IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Criminal Miscellaneous No. M-27867 of 2008
Date of Decision: October 24, 2008
Ruchika & Another
.....PETITIONER(S)
VERSUS
State of Punjab & Others
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. G.S. Latheri, Advocate, for
the petitioners.
. . .
AJAI LAMBA, J (Oral)
It has been pleaded that the
petitioners being of legally marriageable age, got
married as per their wishes. The marriage, however,
has been solemnized against the desires of respondent
No.4. The petitioners are now being threatened by the
said respondents.
The petition be treated as a
representation/ complaint. Respondent No.3, Station
House Officer, Police Station, Nangal Town, District
Ropar, is directed to have an enquiry conducted into
the facts given out in the petition. The enquiry be
conducted within 15 days of receipt of a copy of this
order. In case the perception of threat of the
Crl. Misc. No. M-27867 of 2008 [2]
petitioners is found reasonable, appropriate steps
would be taken to ensure protection of their life and
liberty.
It is further directed that in case any
complaint or FIR has been lodged in regard to the
issues pleaded or raised in this petition, first an
enquiry be conducted so as to verify the allegations
made in the petition and only thereafter proceed with
the enquiry or investigation of the case.
Disposed of with the above directions.
(AJAI LAMBA)
October 24, 2008 JUDGE
avin