IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No. M-16238 of 2008
Date of decision:- 4.7.2008
Ritu and anr. ...Petitioners.
Versus
State of Punjab and ors. ...Respondent.
CORAM: HON’BLE MR. JUSTICE RAJESH BINDAL
Present: Mr. Gourave Bhayyia, Advocate
for the petitioners.
RAJESH BINDAL J.
Learned counsel for the petitioners has placed on record copy
of the marriage certificate and photographs of marriage, which are taken on
record as Annexures P-4 and P-5.
Learned counsel for the petitioners submits that the petitioners
have married against the consent of the family members of petitioner No.1
and for that they apprehend danger to their lives. They have also moved an
application to the Senior Superintendent of Police, Patiala.
In case an application is submitted, the Senior Superintendent
of Police, Patiala may look into the same and in case the facts stated therein
are found to be correct and any danger to the life and liberty of the
petitioners is found, he shall provide necessary protection to the petitioners.
The petition is disposed of.
July 4, 2008 (RAJESH BINDAL) ritu-II JUDGE