High Court Punjab-Haryana High Court

Avtar Singh And Another vs State Of Punjab And Others on 4 May, 2011

Punjab-Haryana High Court
Avtar Singh And Another vs State Of Punjab And Others on 4 May, 2011
Criminal Misc. No. M-13511 of 2011                                  1




     In the High Court of Punjab and Haryana, at Chandigarh.


                 Criminal Misc. No. M-13511 of 2011

                     Date of Decision: 4.5.2011


Avtar Singh and Another
                                                            ...Petitioners
                                Versus
State of Punjab and Others
                                                         ...Respondents


CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.


Present: Dr. G.K.S. Taank, Advocate
         for the petitioners.


Kanwaljit Singh Ahluwalia, J. (Oral)

Learned counsel for the petitioners has referred to the

Matriculation Certificate (Annexure P3) of petitioner No.2-Ramandeep

Kaur and has submitted that she was born on 14.5.1991

Petitioners-Avtar Singh and Ramandeep Kaur are present in

the Court. Ramandeep Kaur has stated that she has passed 10+2

examination. She has further stated that she was born on 14.5.1991. It

is further stated by the petitioners that they have solemnized marriage

according to their own volition against the wishes of their parents. The

petitioners seek protection to their life and pray that they may not be

harmed by those who have not accepted their marriage.

Issue notice of motion to official respondents only.

On asking of the Court, Mr. J.S. Bhullar, Assistant Advocate

General, Punjab, accepts notice on behalf of respondents No.1 to 4. A
Criminal Misc. No. M-13511 of 2011 2

copy of the petition has been supplied to him.

Respondent No.2-Senior Superintendent of Police, Fatehgarh

Sahib, is directed to assess threat perception to the petitioners and if

required, ensure necessary vigil that no harm is caused to the life of the

petitioners.

With the observations made above, the present petition is

disposed of.

A copy of this order, duly attested by the Special Secretary of

this Court, be furnished to Mr. J.S. Bhullar, Assistant Advocate General,

Punjab, for onward transmission and compliance.

(Kanwaljit Singh Ahluwalia)
Judge
May 4, 2011
“DK”