High Court Punjab-Haryana High Court

Priyanka Singla & Another vs The State Of Punjab & Others on 24 July, 2009

Punjab-Haryana High Court
Priyanka Singla & Another vs The State Of Punjab & Others on 24 July, 2009
 CRM No. M-19902 of 2009                                   1



    IN THE HIGH COURT FOR THE STATES OF PUNJAB &
              HARYANA AT CHANDIGARH.

                                 CRM No. M-19902 of 2009 (O&M)
                                 Date of decision: 24.7.2009

Priyanka Singla & another                             ...Petitioners

                              Versus

The State of Punjab & others                          ...Respondents


CORAM:       HON'BLE MR. JUSTICE RAJAN GUPTA


Present:     Mr. G.S. Jaswal, Advocate, for the petitioners.


Rajan Gupta, J.

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 Annexures P-2 & P-3, as proof of

their age. He further submits that the petitioners have married and

feared threat to their life and liberty from respondents No.5 to 7.

Notice of motion to official respondents.

On asking of the Court Mr. Shailesh Gupta, DAG, Punjab

accepts notice on behalf of State of Punjab.

After hearing counsel for the parties, the instant petition is

disposed of with a direction to the Senior Superintendent of Police,

Sangrur to look into the representation, if any, preferred by the
CRM No. M-19902 of 2009 2

petitioners and take appropriate steps in the facts and circumstances of

the case.

(RAJAN GUPTA)
JUDGE
July 24, 2009
‘rajpal’