In the High Court of Punjab and Haryana at Chandigarh
Crl.Misc.No.M- 6768 of 2009 (O&M)
Date of decision: 10.3.2009
Mandeep and another
......Petitioners
Versus
State of Punjab and others
.......Respondents
CORAM: HON'BLE MRS. JUSTICE SABINA
Present: Mr.Gopal Sharma, Advocate,
for the petitioners.
****
SABINA, J.
CRM No. 12539 of 2009
Application is allowed.
The petitioners are exempted from filing the certified
copies of Annexures P-1 to P-4
Crl.Misc.No.M-6768 of 2009
Mandeep Kaur and Gurdeep Singh-petitioners have filed
this petition under Section 482 of the Code of Criminal Procedure for
issuance of directions to respondent Nos. 1 to 5 to protect their life
and liberty from the hands of respondent Nos. 6 to 10.
Learned counsel for the petitioners has submitted that
the marriage of the petitioners was solemnized on 6.3.2009.
Certificate (Annexure P-3) in this regard has been issued by
Gurudwara Sri Gobindersar Sahib, Kurukshetra. He has further
submitted that the petitioners have moved a representation to Senior
Crl.Misc.No.M- 6768 of 2009 (O&M) -2-
Superintendent of Police, Khanna ( Annexure P-4) but no action has
been taken so far.
Accordingly, without expressing any opinion on the merits
of the case, Senior Superintendent of Police, Khanna-respondent
No.2 is directed to look into the representation made by the
petitioners (Annexure P-4) and if required, necessary protection be
provided to them.
Petition stands disposed of in the above terms.
(SABINA)
JUDGE
March 10, 2009
anita