High Court Punjab-Haryana High Court

Manpreet Kaur And Another vs State Of Punjab And Others on 18 March, 2009

Punjab-Haryana High Court
Manpreet Kaur And Another vs State Of Punjab And Others on 18 March, 2009
      In the High Court of Punjab and Haryana at Chandigarh

                      Crl.Misc.No.M- 7491 of 2009 (O&M)
                      Date of decision: 18.3.2009


Manpreet Kaur and another
                                                        ......Petitioners

                       Versus


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


CORAM: HON'BLE MRS. JUSTICE SABINA


Present:   Mr.Vivek Salathia, Advocate,
           for the petitioners.

                      ****


SABINA, J.

CRM No. 13784 of 2009

Application is allowed.

The petitioners are exempted from filing the certified

copies of Annexures P-1 to P-5

Crl.Misc.No.M- 7491 of 2009

Manpreet Kaur and Sarpreet Singh-petitioners have filed

this petition under Section 482 of the Code of Criminal Procedure for

issuance of directions to respondents No.1 to 5 to protect their life

and liberty from the hands of respondent Nos. 6 to 8.

Learned counsel for the petitioners has submitted that

the marriage of the petitioners was solemnized on 16.3.2009.

Certificate (Annexure P-1) in this regard has been issued by

Gurdwara Guru Ka Bagh Akali Bagga Nihang Singh, Khuda Ali,

U.T.Chandigarh. He has further submitted that the petitioners have
Crl.Misc.No.M- 7491 of 2009 (O&M) -2-

moved a representation to Senior Superintendent of Police, Patiala

( Annexure P-5) but no action has been taken so far.

Accordingly, without expressing any opinion on the merits

of the case, Senior Superintendent of Police, Patiala-respondent

No.2 is directed to look into the representation made by the

petitioners (Annexure P-5) and if required, necessary protection be

provided to them.

Petition stands disposed of in the above terms.

(SABINA)
JUDGE
March 18, 2009
anita