High Court Punjab-Haryana High Court

Jaswinder Kaur And Another vs State Of Punjab And Others on 26 February, 2009

Punjab-Haryana High Court
Jaswinder Kaur And Another vs State Of Punjab And Others on 26 February, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                             Crl.M. No. M-5471 of 2009
                             Date of decision : 26.2.2009.

                             ...

    Jaswinder Kaur and another
                                            ................ Petitioners

                             vs.

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



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



    Present: Sh. Jatinder Singh, Advocate
             for the petitioners.
                 ...


    K.C. Puri, J. (Oral)

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

contracted marriage on 23.2.2009. The marriage certificate and the

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

alleged that they apprehend danger from respondents No.7 to 9. To

seek redressal of their grievance, they have submitted representation

dated 24.2.2009 ( Annexure P-5) to the S.S.P., Sangrur.

Notice of motion to Advocate General, Punjab.

On the asking of the Court, Sh. K.S. Pannu, Assistant

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

So, the directions are given to S.S.P., Sangrur, to decide the

representation of the petitioners (Annexure P-5) within one month

from today, keeping in view the threat perception to the petitioners.
Crl.M. No. M-5471 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 )
26.2.2009. Judge
chug