High Court Punjab-Haryana High Court

Manju Rani And Another vs State Of Punjab And Others on 16 April, 2009

Punjab-Haryana High Court
Manju Rani And Another vs State Of Punjab And Others on 16 April, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH.


            Criminal Misc. M-No.9974 of 2009 (O&M)
            Date of Decision : April 16, 2009


Manju Rani and another                          .. Petitioners
                     Versus

State of Punjab and others.                     .. Respondents


CORAM : Hon`ble Mr. Justice Pritam Pal


Present :   Shri J.S.Uppal, Advocate,
            for the petitioners.


PRITAM PAL, J.

Petitioners have filed this petition under section 482 of the
Code of Criminal Procedure for protection of their life and liberty.

Learned counsel for the petitioners contends that the
petitioners are major and have married to each other. He further
contends that no case is registered against any of the petitioners at
the instance of respondent nos. 4 to 8. Now they apprehend danger
to their lives at the hands of the private respondents.

Notice of motion to respondent Nos. 1 to 3 only.

On the asking of the Court, Shri Vishal Munjal, Deputy
Advocate General, Punjab accepts notice on behalf of aforesaid
respondents. Copy of the petition has been given to the learned
State counsel.

After hearing the learned counsel for the parties and
going through the material placed on the file, this petition is disposed
of with a direction that Senior Superintendent of Police, Sangrur
respondent no. 2 shall look into the matter and take an appropriate
action, if so required, in accordance with law.



                                                       [ PRITAM PAL ]
April 16, 2009                                              JUDGE
som