High Court Punjab-Haryana High Court

Jyoti Bala And Another vs State Of Punjab And Others on 13 May, 2011

Punjab-Haryana High Court
Jyoti Bala And Another vs State Of Punjab And Others on 13 May, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA
              AT CHANDIGARH


                       Criminal Misc. No. M-14837 of 2011 (O&M)
                       Date of Decision: 13.5.2011


Jyoti Bala and another

                                                                ....Petitioners

                               Versus

State of Punjab and others
                                                            .....Respondents

CORAM:      HON'BLE MR. JUSTICE NAWAB SINGH

Present:    Petitioner in person with Mr. Ajay Singla, Advocate.


NAWAB SINGH, J. (ORAL)

Learned counsel for the petitioners contends that the petition-
ers, who are major, have married against the wishes of their parents on May
9th, 2011 and they now apprehend danger to their lives at the hands of re-
spondents No.3 to 5. Reliance in this regard has been placed on Matricula-
tion Examination Certificate, Voter/Identity Card, Marriage Certificate and
photographs (Annexures P-1 to P-4 respectively). It has been also con-
tended that the petitioners have moved a representation (Annexure P-5) to
the Commissioner of Police, Jalandhar, in this regard.

Notice of motion. Mr. Sudhir Nehra, Additional Advocate Gen-
eral, Punjab accepts notice on behalf of respondents No.1 & 2-State.

In this view of the matter, the Commissioner of Police, Jaland-
har, is directed to look into representation (Annexure P-5) and if there is any
substance in it, may proceed further, in accordance with law.

Disposed of.

(NAWAB SINGH)
JUDGE
13.5.2011
Ishwar