High Court Punjab-Haryana High Court

Santosh & Another vs State Of Haryana & Others on 11 August, 2009

Punjab-Haryana High Court
Santosh & Another vs State Of Haryana & Others on 11 August, 2009
Criminal Misc. No. M-21752 of 2009                   1


IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH

                                 Criminal Misc. No. M-21752 of 2009
                                 Date of decision: August 11, 2009


Santosh & another                              -Petitioners

             Versus

State of Haryana & others                      -Respondents

Coram Hon’ble Mr. Justice Rajan Gupta

Present: Mr. NK Malhotra, 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.

Mr. Malhotra contends that the petitioners are major and have

married against the wishes of their parents. They have placed on record

affidavit of petitioner No.1, Annexures P-1 & School Certificate of

petitioner No.2, Annexure P-2 in support of their age and marriage-

certificate, Annexure P-4 besides photographs, Annexure P-3. Counsel

further submits that a representation (Annexure P-5 ) was made to the

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

petitioners have married and feared threat to their life and liberty from

respondents No._.

Notice of motion to official respondents.

On asking of the Court, Mr. Tarun Aggarwal, Sr. DAG,

Haryana accepts notice.

Criminal Misc. No. M-21752 of 2009 2

After hearing counsel for the parties, the instant petition is

disposed of with a direction to respondent No.2 to look into the

representation, Annexure P-5 preferred by the petitioners and take

appropriate steps in the facts and circumstances of the case.

[Rajan Gupta]
Judge
August 11, 2009.

‘ask’