High Court Punjab-Haryana High Court

Balpreet Kaur vs State Of Punjab on 19 November, 2009

Punjab-Haryana High Court
Balpreet Kaur vs State Of Punjab on 19 November, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                      AT CHANDIGARH

                               Criminal Misc. No. M-32724 of 2009 (O/M).
                                  Date of Decision : November 19, 2009.

Balpreet Kaur d/o Sh. Jagtar Singh and another

                                                                ...... Petitioners.
                                    Versus.
State of Punjab, and others.                                   ..... Respondents.

CORAM: HON’BLE MR. JUSTICE AUGUSTINE GEORGE MASIH.

Present:-    Mr. A.K. Garg, Advocate,
             for the petitioners.

AUGUSTINE GEORGE MASIH, J. (ORAL).

Counsel for the petitioners contends that the petitioners have got
married against the wishes of respondent No. 4-Jagtar Singh, respondent No.
5-Nirmal Singh, respondent No. 6 Reetam Singh, respondent No. 7-Pargat
Singh and respondent No. 8-Harjinder Singh, and there is threat to their lives
and liberty from them. He contends that the petitioners have already made
a representation dated 16.11.2009 (Annexure-P-5) before the respondent No.
2-Senior Superintendent of Police, Khanna, giving therein the details about
the apprehension of the petitioners. He submits that they would be satisfied,
if a direction be issued to the respondent No. 2-Senior Superintendent of
Police, Khanna, to look into the matter and take appropriate steps in
accordance with law.

Without going into the merits of the case and the assertions as
made by counsel for the petitioners, a direction is issued to the respondent
No. 2-Senior Superintendent of Police, Khanna, to look into the
representation 16.11.2009 (Annexure-P-5), preferred by the petitioners and
take necessary steps in accordance with law.

The petition stands disposed of in above terms.

(AUGUSTINE GEORGE MASIH)
JUDGE
November 19, 2009.

sjks.