High Court Punjab-Haryana High Court

Kawaldeep Kaur And Another vs State Of Punjab And Others on 6 March, 2009

Punjab-Haryana High Court
Kawaldeep Kaur And Another vs State Of Punjab And Others on 6 March, 2009
 CRM No. M-6576 of 2009                       1



    IN THE HIGH COURT FOR THE STATES OF PUNJAB &
              HARYANA AT CHANDIGARH.

                                 CRM No. M-6576 of 2009 (O&M)
                                 Date of decision: 6.3.2009

Kawaldeep Kaur and another                            ...Petitioners

                              Versus

State of Punjab and others                            ...Respondents


CORAM:       HON'BLE MR. JUSTICE RAJAN GUPTA

Present:     Mr. G.S. Verma, Advocate, for the petitioners.

Rajan Gupta, J.

The petitioners have filed this petition under Section 482

Cr.P.C. for protection of their life and liberty.

Learned counsel for the petitioners contends that the

petitioners are major and have married against the wishes of their

parents. The counsel has placed on record age-proof certificates of the

petitioners, Annexure P-1 & P-2 respectively and marriage-certificate,

Annexure P-3. He further submits that a representation (Annexure P-3)

was made to the Senior Superintendent of Police, Batala bringing to his

notice that the petitioners have married and feared threat to their life and

liberty from respondents No.4 to 6.

Notice of motion to official respondents.

On asking of the Court Mr. Shailesh Gupta, DAG, Punjab

accepts notice.

After hearing counsel for the parties, the Senior
CRM No. M-6576 of 2009 2

Superintendent of Police, 4 to 6 is directed to ensure that no harm is

caused to the petitioners at the hands of respondents No.4 to 6. He shall

also provide adequate security to them if circumstances so warrant.

Disposed of in the terms indicated above.

(RAJAN GUPTA)
JUDGE
March 06, 2009
‘rajpal’