In the High Court of Punjab & Haryana at Chandigarh
CRM No. M-17468 of 2009 (O&M)
Sonika Rani and another ..... Petitioners
vs
State of Haryana and others ..... Respondents
Coram: Hon'ble Mr. Justice Rajesh Bindal Present: Mr. Satish Chaudhary, Advocate, for the petitioners. Rajesh Bindal J.
Prayer made in the present petition is for protection of life and liberty
of the petitioners, who had married against the consent of their parents. Both the
parties are present in Court. They got married in Ravidas Mandir at Radaur,
District Yamuna Nagar. As per certificate Annexure P-1 issued by the Board of
School Education Haryana, the date of birth of petitioner no. 1 is 17.10.1990 and
she was more than 18 years of age on the date of the marriage which according to
the petitioners was solemnised on 20.6.2009. They are apprehending their arrest
and also harassment by the police and family members of petitioner no. 1, as they
were not agreeable to the marriage.
Learned counsel for the petitioners contends that both the petitioners
are major and have married against the wishes of their parents and as such they are
fearing threat to their life and liberty.
Accordingly, the instant petition is disposed of with the direction to
Superintendent of Police, Yamuna Nagar, that in case the petitioners move an
application before the aforesaid authority to provide protection to their life and
liberty, the same shall be considered and if required, necessary protection be
provided to the petitioners.
10.7.2009 ( Rajesh Bindal) vs. Judge