High Court Punjab-Haryana High Court

Ekta vs State Of Haryana And Others on 14 September, 2009

Punjab-Haryana High Court
Ekta vs State Of Haryana And Others on 14 September, 2009
  CRM No. M-25709 of 2009                               1



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

                                CRM No. M-25709 of 2009 (O&M)
                                Date of decision: 14.9.2009

Ekta                                                ...Petitioner

                              Versus

State of Haryana and others                         ...Respondents

CORAM: HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. Balraj Singh Dhull, Advocate, for the petitioner.

Rajan Gupta, J (oral).

Mr. Dhul submits that the petitioner apprehends grave

danger to her life and liberty at the hands of respondents No.4 to 9. He

submits that a representation has already been made in this regard to

Superintendent of Police, Kaithal. He prays that adequate protection be

granted to the petitioner in view of the apprehension in her mind.

Under the circumstances, it is directed that respondent No.2

may examine the representation, Annexure P-1 and take appropriate

steps if circumstances so warrant.

Disposed of.

(RAJAN GUPTA)
JUDGE
September 14, 2009
‘rajpal’