High Court Punjab-Haryana High Court

Rajni And Another vs State Of Punjab And Others on 24 July, 2009

Punjab-Haryana High Court
Rajni And Another vs State Of Punjab And Others on 24 July, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                             Crl.M. No. M- 19889 of 2009 (O&M)
                             Date of decision : 24.7.2009.

                            ...

    Rajni and another
                                           ................ Petitioners

                            vs.

    State of Punjab and others
                                          .................Respondents


    Coram: Hon'ble Mr. Justice K.C. Puri


    Present: Sh. R.C. Chaudhary, Advocate
             for the petitioners.
                 ...

    K.C. Puri, J. (Oral)

The case of the petitioners is that they are major and have

contracted marriage on 16.7.2009. The marriage certificate and the

photographs evidencing marriage have been placed on the file. It is

alleged that they apprehend danger from respondent No. 5. To seek

redressal of their grievance, they have submitted representation

dated 17.7.2009 ( Annexure P-6) to the S.S.P., Mohali.

Notice of motion to Advocate General, Punjab.

On the asking of the Court, Sh. Sudhir Nehra, Additional

Advocate General, Punjab, who is present in Court, accepts notice.

Without commenting on the age of the petitioners and

validity of the marriage, directions are given to S.S.P., Mohali, to

decide the representation of the petitioners (Annexure P-6) within one

month from today, keeping in view the threat perception to the

petitioners.

Crl.M. No. M- 19889 of 2009 -2-

However, it is made clear that in case any criminal case is

pending against the petitioners, this order shall not debar the

respondents to proceed with.

The petition stands disposed of.

( K.C. Puri )
24.7.2009. Judge
chugh