IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No. M-24516 of 2011 (O&M)
Date of Decision: 12.8.2011
Revati and another
....Petitioners
Versus
State of Punjab and others
.....Respondents
CORAM: HON'BLE MR. JUSTICE NAWAB SINGH
Present: Mr. R.K. Chaudhary, Advocate
for the petitioners.
NAWAB SINGH, J. (ORAL)
Notice of motion.
Mr. Sudhir Nehra, Additional Advocate General, Punjab accepts
notice on behalf of respondents No.1 to 3-State.
Learned counsel for the petitioners contends that the petitioners,
who are major, have married against the wishes of their parents on August
10th, 2011 and they now apprehend danger to their lives at the hands of re-
spondent Nos.4 to 9. Reliance in this regard has been placed on Affidavit,
Educational Qualification Certificate, Marriage Certificate and photographs
(Annexure P-1 to P-4 respectively). It has been also contended that the peti-
tioners have moved a representation (Annexure P-5) to the Senior Superin-
tendent of Police, Ropar, in this regard.
In this view of the matter, the Senior Superintendent of Police,
Ropar, is directed to look into representation (Annexure P-5) and if there is
any substance in it, may proceed further, in accordance with law.
Disposed of accordingly.
(NAWAB SINGH)
JUDGE
12.8.2011
Ishwar