In the High Court of Punjab and Haryana at Chandigarh
Crl.Misc.No.M- 7499 of 2009 (O&M)
Date of decision: 18.3.2009
Suman Rani and others ......Petitioners
Versus
State of Haryana and others .......Respondents
CORAM: HON'BLE MRS. JUSTICE SABINA
Present: Mr.Vinay Kataria, Advocate,
for the petitioner.
****
SABINA, J.
Suman Rani and Gurcharan Singh-petitioners have filed
this petition under Section 482 of the Code of Criminal Procedure for
issuance of directions to respondent Nos. 1 to 3 to protect their life
and liberty from the hands of respondent Nos. 4 to 8.
Learned counsel for the petitioners has submitted that
the marriage of the petitioners was solemnized on 14.3.2009.
Certificate (Annexure P-3) in this regard has been issued by Arya
Samaj, Sector 16, Chandigarh. The petitioners have not filed any
representation before the police for seeking protection to their life
and liberty as they are being chased by the family members of
petitioner No.1, who do not approve their marriage.
Accordingly, without expressing any opinion on the merits
of the case, in case the petitioners approach Senior Superintendent
of Police, Karnal-respondent No.2, for protection of their life and
Crl.Misc.No.M- 7499 of 2009 (O&M) -2-
liberty then he is directed to look into the representation made by the
petitioners and if required, necessary protection be provided to them.
Petition stands disposed of in the above terms.
(SABINA)
JUDGE
March 18, 2009
anita