Criminal Misc. No. M-33408 of 2009 1
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Criminal Misc. No. M-33408 of 2009
Date of decision: November 26, 2009
Rajinder Kaur & another -Petitioners
Versus
State of Punjab & others -Respondents
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. Amit Dhawan, Advocate, for
the petitioners.
Rajan Gupta, J.(Oral)
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. They have
placed on record School Certificates, Annexures P-1 & P-2 as proof of their
age and photographs, Annexure P-3 as proof of their marriage. Counsel
further submits that a representation (Annexure P-4 ) was made to the
Senior Superintendents of Police, Kapurthala and also to the Senior
Superintendent of Police, Jalandhar by the petitioners, bringing to their
notice that the petitioners have married and feared threat to their life and
liberty from respondents No. 6 & 7.
Notice of motion to official respondents.
On asking of the Court, Mr. Shilesh Gupta, DAG, Punjab
accepts notice.
Criminal Misc. No. M-33408 of 2009 2
After hearing counsel for the parties, the instant petition is
disposed of with a direction to respondents No. 2 & 3 to look into the
representation, Annexure P-4 preferred by the petitioners and take
appropriate steps in the facts and circumstances of the case.
[Rajan Gupta]
Judge
November 26, 2009.
‘ask’