High Court Punjab-Haryana High Court

Ritu Sharma & Another vs State Of Punjab & Others on 21 October, 2011

Punjab-Haryana High Court
Ritu Sharma & Another vs State Of Punjab & Others on 21 October, 2011
 IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



 Criminal Miscellaneous No. M-32223 of 2011 (O & M)
                      Date of Decision: October 21, 2011



Ritu Sharma & another
                                             .....PETITIONER(S)

                             VERSUS


State of Punjab & others
                                            .....RESPONDENT(S)
                             .    .    .


 CORAM:            HON'BLE MR. JUSTICE AJAI
                   LAMBA


 PRESENT: -        Mr. Pawan Sharma, Advocate, for             the
                   petitioners.


                             .    .     .


AJAI LAMBA, J (Oral)

1. This petition has been filed under Section 482

Cr.P.C. on the premise that the petitioners being of marriageable

age, got married. The marriage is legal. The private respondents,

however, are not accepting the marriage and therefore, it has been

pleaded that the petitioners apprehend danger to their life and

liberty.

2. This petition is disposed of with direction to

respondent No.2 i.e. Senior Superintendent of Police, SAS Nagar,

Mohali, to treat a copy of this petition as a representation and issue
Crl. Misc. No. M-32223 of 2011 [2]

necessary orders as warranted by law so as to ensure protection of

life and liberty of the petitioners.

3. This order, however, shall not be construed to

mean that the petitioners were of marriageable age at the time of

their marriage or that the marriage is legal as per laws applicable to

the case of the petitioners.

4. It is further made clear that this order shall not

clothe the petitioners with any protection against their arrest or

continuance of proceedings in case they are found involved in

commission of a cognizable offence.


                                                      (AJAI LAMBA)
October 21, 2011                                         JUDGE
avin




1. To be referred to the Reporters or not?

2. Whether the judgment should be reported in the Digest?