High Court Punjab-Haryana High Court

Crl.Misc.No.M-22502 Of 2 vs State Of Punjab And Others on 27 August, 2011

Punjab-Haryana High Court
Crl.Misc.No.M-22502 Of 2 vs State Of Punjab And Others on 27 August, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                   Crl.Misc.No.M-22502 of 2011
                 DATE OF DECISION: July 27, 2011
Madhu Bala and another
                                                    .....Petitioners
                               versus
State of Punjab and others
                                                    .....Respondents

CORAM:-     HON'BLE MR. JUSTICE RAJAN GUPTA

Present:    Mr.Ashu Kaushik, Advocate for the petitioners

                        ..

RAJAN GUPTA, J.: (Oral)

The petitioners have filed this petition under
Section 482 Cr.P.C. seeking protection, as they apprehend
danger to their life and liberty at the hands of
respondents No.4 to 6.

The petitioners claim that both of them are major
and have married each other against the wishes of their
parents. Reliance is placed on judgment reported as Fiaz
Ahanger & Ors. Vs. State of J & K, 2009(3) RCR (Civil)

217.

Notice of motion to official respondents.

On asking of the court, Mr.K.D. Sachdeva, Addl.
A.G., Punjab, accepts notice.

Without expressing any opinion with regard to age
or validity of marriage of the petitioners, the instant
petition is disposed of with a direction to the Senior
Superintendent of Police, Hoshiarpur/respondent No.2, to
look into the representation, Annexure P-5, preferred by
the petitioners and take appropriate steps if circumstances
so warrant.

July 27, 2011                                       ( RAJAN GUPTA )
pc                                                       JUDGE