High Court Punjab-Haryana High Court

Sonia Rani And Another vs State Of Haryana And Others on 11 September, 2009

Punjab-Haryana High Court
Sonia Rani And Another vs State Of Haryana And Others on 11 September, 2009
 CRM No. M-25630 of 2009                                 1



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

                                 CRM No. M-25630 of 2009 (O&M)
                                 Date of decision: 11.9.2009

Sonia Rani and another                               ...Petitioners

                              Versus

State of Haryana and others                          ...Respondents

CORAM: HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. Vaneet Soni, 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 copies of their matriculation

certificates Annexures P-1 & P-2, as proof of their age and also

marriage certificate, Annexure P-3. He further submits that a

representation (Annexure P-6) was made to the Senior Superintendent

of Police, Kurukshetra 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, Senior DAG,

Haryana accepts notice.

CRM No. M-25630 of 2009 2

After hearing counsel for the parties, the instant petition is

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

Kurukshetra to look into the representation, Annexure P-6, preferred by

the petitioners and take appropriate steps in the facts and circumstances

of the case.

A copy of this order be given to the counsel for the

petitioners under the signatures of the Court Secretary.

(RAJAN GUPTA)
JUDGE
September 11, 2009
‘rajpal’