In the High Court of Punjab and Haryana at Chandigarh
......
Criminal Misc. No.M-11369 of 2009
.....
Date of decision:27.4.2009
Sweeti and another
.....Petitioners
v.
State of Punjab and others
.....Respondents
....
Present: Mr. H.S. Baath, Advocate for the petitioners.
.....
S.S. Saron, J.
The petitioners of their own have solemnized their marriage
amongst themselves on 24.4.2009 in accordance with Sikh rites at a
Gurudwara at Jalandhar. Learned counsel for the petitioners, on
instructions from the petitioners, submits that the marriage was solemnized
at Gurudwara Singh Sabha, Jalandhar.
Both the petitioners are major. The date of birth of petitioner
No.1 as per her 5th class examination 2002 certificate (Annexure-P.1) issued
by Department of Education is 2.2.1990 and that of petitioner No.2 as per
his 5th class examination 2001 certificate (Annexure-P.2) is 25.5.1986.
The marriage that has been solemnized by the petitioner is not
to the liking of respondents No.5 to 9, who are the father, mother, brother,
paternal uncle and brother-in-law (Jija) of petitioner No.1 respectively.
They are all opposed to the marriage that has been solemnized by the
petitioners amongst themselves. The petitioners apprehend that some false
case may be registered against petitioner No.2 and his family members at
Cr. Misc. No.M-11369 of 2009
[2]
any time. It is submitted that the petitioners have solemnized their marriage
of their own free will. The photographs (Annexure-P.3) have been placed
on record. As regards the threat to them, the petitioners submitted a
representation (Annexure-P.4) to the Senior Superintendent of Police,
Jalandhar (respondent No.2) to protect their life and liberty. However,
despite the said representation (Annexure-P.4) the threat persists.
Therefore, they have approached this Court.
Both the petitioners are present in Court and are identified by
their counsel. It is stated by petitioner No.1 that she has solemnized her
marriage with petitioner No.2 of her own free will and desire and without
any kind of pressure or undue influence. Besides, she is happy with her
marriage.
In the afore-noticed facts and circumstances, the present
criminal miscellaneous petition is disposed of with a direction to
respondents No.2 and 3 that in case the petitioners approach any of them
setting out their grievances as have been made in the present petition the
same shall be duly considered and looked into by them independently and in
accordance with law.
April 27, 2009. (S.S. Saron)
Judge
*hsp*