Criminal Misc. No. M-12631 of 2011 1
In the High Court of Punjab and Haryana, at Chandigarh.
Criminal Misc. No. M-12631 of 2011
Date of Decision: 28.4.2011
Pramila and Another
...Petitioners
Versus
State of Haryana and Others
...Respondents
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Mr. R.P.Singh Ahluwalia, Advocate
for the petitioners.
Kanwaljit Singh Ahluwalia, J. (Oral)
Petitioners-Pramila and Anil Kumar are present in the Court.
Pramila has stated that she has passed graduation with JBT. She has
further stated that she was born on 23.5.1987. It is further stated by the
petitioners that they have solemnized marriage according to their own
volition against the wishes of their parents. The petitioners seek
protection to their life and pray that they may not be harmed by those
who have not accepted their marriage.
Issue notice of motion.
On asking of the Court, Mr. Sandeep S. Mann, Senior Deputy
Advocate General, Haryana, accepts notice on behalf of respondents
No.1 to 3. A copy of the petition has been supplied to him.
Respondent No.2-Superintendent of Police, Ambala, is
directed to assess threat perception to the petitioners and if required,
Criminal Misc. No. M-12631 of 2011 2
ensure necessary vigil that no harm is caused to the life of the
petitioners.
With the observations made above, the present petition is
disposed of.
A copy of this order, duly attested by the Special Secretary of
this Court, be furnished to Mr. Sandeep S. Mann, Senior Deputy
Advocate General, Haryana, for onward transmission and compliance.
(Kanwaljit Singh Ahluwalia)
Judge
April 28, 2011
“DK”