Criminal Misc. No. M-22587 of 2009 1
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Criminal Misc. No. M-22587 of 2009
Date of decision: August 18, 2009
Jyoti Thakral & another -Petitioners
Versus
State of Haryana & others -Respondents
Coram Hon'ble Mr. Justice Rajan Gupta Present: Mr. AS Sivia, 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 marriage-certificate, Annexure P-4 besides photographs, Annexure
P-3. Counsel further submits that a representation (Annexure P-5 ) was
made to the Superintendent of Police, Hisar bringing to his notice that the
petitioners have married and feared threat to their life and liberty from
respondents No.4 to 6.
Notice of motion to official respondents.
On asking of the Court, Mr. Tarun Aggarwal, Sr. DAG,
Haryana accepts notice.
After hearing counsel for the parties, the instant petition is
disposed of with a direction to the Superintendent of Police, Hisar to look
Criminal Misc. No. M-22587 of 2009 2
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 18, 2009.
‘ask’