High Court Punjab-Haryana High Court

Sandhyha And Another vs State Of Haryana And Others on 20 February, 2009

Punjab-Haryana High Court
Sandhyha And Another vs State Of Haryana And Others on 20 February, 2009
 CRM No. M-5047 of 2009                               1




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

                                 CRM No. M-5047 of 2009 (O&M)
                                 Date of decision: 20.2.2009

Sandhyha and another                                ...Petitioners

                                Versus

State of Haryana and others                         ...Respondents


CORAM:       HON'BLE MR. JUSTICE RAJAN GUPTA

Present:     Mr. Neeraj Kumar, 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. The counsel has placed on record matriculation certificates of

the petitioners, Annexure P-1 & P-2 respectively and marriage-

certificate, Annexure P-4. He further submits that a representation

(Annexure P-5) was made to the Senior Superintendent of Police,

Gurgaon bringing to his notice that the petitioners have married and

feared threat to their life and liberty from respondents No.4 to 7.

Notice of motion to official respondents.

On asking of the Court Mr. Tarun Aggarwal, Senior DAG,

Haryana accepts notice.

After hearing counsel for the parties, the Senior
CRM No. M-5047 of 2009 2

Superintendent of Police, Gurgaon is directed to ensure that no harm is

caused to the petitioners at the hands of respondents No.4 to 7. He shall

also provide adequate security to them if circumstances so warrant.

Disposed of in the terms indicated above.

(RAJAN GUPTA)
JUDGE
February 20, 2009
‘rajpal’