High Court Punjab-Haryana High Court

Manpreet Kaur And Another vs State Of Punjab And Others on 19 October, 2011

Punjab-Haryana High Court
Manpreet Kaur And Another vs State Of Punjab And Others on 19 October, 2011
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH

                                CRM No. M-31888 of 2011 (O&M)
                                Date of decision: 19.10.2011

Manpreet Kaur and another
                                                                  ....Petitioners
                                Versus

State of Punjab and others
                                                               ....Respondents

CORAM: HON'BLE MR. JUSTICE ALOK SINGH

Present: - Mr. B.S. Bali, Advocate, for the petitioners.

          1.Whether Reporters of local papers may be allowed to see the judgment?
          2.Whether to be referred to the Reporters or not?
          3.Whether the judgment should be reported in the Digest?

                     *****

ALOK SINGH, J (ORAL)
Prayer in the present petition, filed under Section 482 Cr.P.C.,
is for the issuance of a direction to respondents No.1 to 3 to protect the
lives and liberty of the petitioners from respondents No.4 to 10. The
petitioners assert that they are major and as there is no legal impediment,
they have got married. They have already moved a representation
(Annexure P-5) before respondent No.2, Commissioner of Police,
Ludhiana, for protecting their lives and liberty.

Without adverting to the merits of the controversy, the present
petition is disposed of with a direction to respondent No.2 to take an
appropriate action on the said representation. Respondent No.2 before
taking decision on the representation shall record his satisfaction about
the age of the petitioners as well as on the question of validity and
legality of the alleged marriage of the parties.

(Alok Singh)
Judge
October 19, 2011
R.S.