High Court Punjab-Haryana High Court

Harmandeep Kaur And Another vs State Of Punjab And Others on 9 January, 2009

Punjab-Haryana High Court
Harmandeep Kaur And Another vs State Of Punjab And Others on 9 January, 2009
CRM No.M-479 of 2009                                     1




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

                                 CRM No. M-479 of 2009 (O&M)
                                 Date of decision: 09.01.2009

Harmandeep Kaur and another                         ...Petitioners

                          Versus

State of Punjab and others                          ...Respondents


CORAM:       HON'BLE MR. JUSTICE RAJAN GUPTA

Present:     Mr. Sandeep Kumar, 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 marriage-certificate,

Annexure P-3. He further submits that a representation was made to the

Senior Superintendent of Police, Sangrur bringing to his notice that the

petitioners have married and feared threat to their life at the hands of

respondents No.4 to 8.

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

Superintendent of Police, Sangrur is directed to ensure that no harm is
CRM No.M-479 of 2009 2

caused to the petitioners at the hands of respondents No.4 to 8. He shall

also provide adequate security to them if circumstances so warrant.

Disposed of in the terms indicated above.

(RAJAN GUPTA)
JUDGE
January 9, 2009
‘rajpal’