IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Criminal Misc M- 12348 of 2009
Date of decision: 5.5.2009
Babita Rani and anr ...Petitioners
Versus
State of Punjab and ors ...Respondents
Present: Mr Vishal Goel, Advocate for the petitioners.
S.S.SARON, J.
Both the petitioners, out of their mutual and free consent, have
solemnized their marriage amongst themselves on 3.5.2009. The marriage
has been solemnized at Manav Sanskar Jagriti Mission, Sector 22B,
Chandigarh. The certificate (P3) and the photographs (P4) regarding the
solemnization of the marriage have been placed on record. It is submitted
that the parents (respondents-3 and 4) of petitioner-1 are not accepting the
marriage and they are threatening the petitioners with dire consequences.
The petitioners apprehend danger to their life and liberty on account of the
threats given by respondents-3 and 4. The petitioners have also submitted
an application dated 3.5.2009 (P5) to the SSP Patiala for taking legal action
against respondents-3 and 4. Despite the said application, the threat to the
petitioners persists. Therefore, they have approached this Court.
Both the petitioners, it is stated, are major. The date of birth of
petitioner-1 as per her Matriculation Examination Certificate (P1) is
Cr Misc M- 12348 of 2009 2
18.9.1988 and that of petitioner-2, as per his Middle Standard Examination
Certificate (P2) is 17.10.1986.
Both the petitioners are present in Court and are identified by
their counsel. It is stated by petitioner-1 that she has solemnized her
marriage with petitioner-2 as per her wishes and desire and without any
kind of pressure or undue influence. Besides, she is happy with her
marriage.
In view of the above, this petition is disposed of with a
direction to respondent-2 that in case the petitioners approach him setting
out their grievances as have been stated herein, their request shall be
considered and looked into by him in accordance with law.
5.5.2009 ( S.S.SARON ) ASR Judge