High Court Punjab-Haryana High Court

Manju Kumari And Another vs The State Of Punjab And Others on 15 July, 2008

Punjab-Haryana High Court
Manju Kumari And Another vs The State Of Punjab And Others on 15 July, 2008
In the Punjab and Haryana High Court, at Chandigarh.


            Crl. Misc. No. M-17392 of 2008
            Decided on July 15,2008.



Manju Kumari and another                      -- Petitioners


             vs.


The State of Punjab and others                 --Respondents.

Present: Mr. B.S.BaliAdvocate, for the petitioners.

Rakesh Kumar Jain,J:

Counsel for the petitioners submits that the petitioners are

major and have married against the wishes of family members of petitioner

No.1 and for that, they apprehend danger to their lives. They have also

moved an application to the S.S.P, Ludhiana, to this effect.

After hearing counsel for the petitioners, it is directed that in

case, an application is moved to the S.S.P.concerned, he will look into the

same and if the facts stated in the application are found to be correct and

any danger to the lives and liberty of the petitioners is found, he shall

provide necessary protection to them.

This petition stands disposed of.

July 15,2008                                            (Rakesh Kumar Jain)
RR                                                              Judge