In the High Court of Punjab and Haryana at Chandigarh
Crl.Misc.No.M-1444 of 2009 (O&M)
Date of decision: 19.01.2009
Angrej Singh and another
......Petitioners
Versus
State of Punjab and others
.......Respondents
CORAM: HON'BLE MRS. JUSTICE SABINA
Present: Ms. Seema Arora, Advocate,
for the petitioners.
****
SABINA, J.
CRM No. 2502 of 2009
Application is allowed.
The filing of certified copies of annexures is dispensed
with.
Crl.Misc.No.M- 1444 of 2009
Angrej Singh and Sandeep Rani-petitioners have filed this
petition under Section 482 of the Code of Criminal Procedure for
issuance of directions to respondents No.2 to 3 not to harass them,
at the behest of respondent No.4 and also protect their life and
liberty.
Learned counsel for the petitioners has submitted that
the marriage of the petitioners was solemnized on 9.1.2009.
Certificate (Annexure P-3-A) in this regard has been issued by
Gurudwara Shaheed Baba Deep Singh Ji, Abohar. The petitioners
Crl.Misc.No.M-1444 of 2009 (O&M -2-
have moved a representation to Senior Superintendent of Police,
Ferozepur and a copy of the same has been annexed as Annexure
P-6.
Accordingly, without expressing any opinion on the merits
of the case, Senior Superintendent of Police, Ferozepur-respondent
No.2 is directed to look into the representation made by the
petitioners (Annexure P-6) and if required, necessary protection be
provided to them.
Petition stands disposed of.
(SABINA)
JUDGE
January 19, 2009
anita