CRM No. M-17853 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-17853 of 2009 (O&M)
Date of decision: 7.7.2009
Supriya Goyal and another ...Petitioners
Versus
State of Punjab and others ...Respondents
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. M.K. Singla, 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. They have placed on record Annexures P-1 & P-2, as proof of
their age and also marriage certificate, Annexure P-4. He further
submits that a representation (Annexure P-5) was made to the Senior
Superintendent of Police, Mansa bringing to his notice that the
petitioners have married and feared threat to their life and liberty from
respondents No.4 and 5.
Notice of motion to official respondents.
On asking of the Court Mr. Shailesh Gupta, DAG, Punjab
accepts notice.
After hearing counsel for the parties, the instant petition is
CRM No. M-17853 of 2009 2
disposed of with a direction to the Senior Superintendent of Police,
Mansa to look into the representation, Annexure P-5, preferred by the
petitioners and take appropriate steps in the facts and circumstances of
the case.
(RAJAN GUPTA)
JUDGE
July 07, 2009
‘rajpal’