High Court Punjab-Haryana High Court

Anamika Basak And Another vs U.T. Chandigarh & Others on 27 June, 2011

Punjab-Haryana High Court
Anamika Basak And Another vs U.T. Chandigarh & Others on 27 June, 2011
     IN THE HIGH COURT FOR THE STATES OF PUNJAB &
               HARYANA AT CHANDIGARH.

                          Crl. Misc. No. M-19314 of 2011 (O&M)
                          Date of decision : 27.6.2011

Anamika Basak and another                             ...Petitioners
                             Versus

U.T. Chandigarh & others                              ...Respondents

CORAM: HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. Rajbir Singh, Advocate for the petitioners.

Rajan Gupta, J. (oral)

The petitioners have filed this petition under Section 482

Cr.P.C. seeking protection, as they apprehend danger to their life and

liberty at the hands of respondent No.4.

The petitioners claim that both of them are major and have

married each other against the wishes of their parents. Reliance is

placed on judgment reported as Fiaz Ahanger & Ors. v. State of J & K,

2009 (3) RCR (Civil) 217.

Notice of motion to official respondents.

On asking of the court, Mr. M.C. Beri, Addl. Advocate

General, Punjab accepts notice.

Without expressing any opinion with regard to age or

validity of marriage of the petitioners, the instant petition is disposed of

with a direction to the Senior Superintendent of Police, Chandigarh/

respondent No.2, to look into the representation, Annexure P-5,

preferred by the petitioners and take appropriate steps if circumstances

so warrant.

(RAJAN GUPTA)
JUDGE
27.6.2011
‘rajpal’