High Court Punjab-Haryana High Court

Anita Devi And Another vs State Of Haryana And Others on 31 March, 2009

Punjab-Haryana High Court
Anita Devi And Another vs State Of Haryana And Others on 31 March, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                   Crl. Misc. No. M-9067 of 2009


                                             Date of decision: 31.3.2009


Anita Devi and another
                                                             ..... Petitioners

                                Versus

State of Haryana and others
                                                         ..... Respondents


Present:    Mr. K.S. Jetley, Advocate for the petitioners.

                                ****


S.S. SARON, J.

The petitioner had a liking for each other and have solemnized their

marriage amongst themselves on 25.3.2009 at Mahrishi Balmiki Mandir, Chandigarh

in accordance with Hindu rites and ceremonies. The marriage certificate (Annexure

P4) issued by Manav Sanskar Jagriti Mission, Chandigarh and the photographs

(Annexures P5 to P7) of the solemnization of marriage have been placed on record.

It is submitted that both the petitioners are major. The date of birth of

petitioner No.1 as per her matriculation certificate (Annexure P1) is 24.11.1986. The

date of birth of petitioner No.2 as per his matriculation certificate (Annexure P2) is

12.3.1986. The marriage which has been solemnized by the petitioners is not to the

liking of respondents No.4 to 6 who are the father and paternal uncles respectively of

petitioner No.1. It is submitted that both the petitioners belong to the same caste and

religion. However, they apprehend danger that they would be eliminated in the name

of honour killing. Petitioner No.1 has also submitted an application (Annexure P8) to

the Station House Officer, Kalka (respondent No.3) informing him about the marriage
Crl. Misc. No. M-9067 of 2009 [2]

and the harassment of respondents No.4 to 6. It has been requested that if the parents

of petitioner No.1 lodge any complaint against her husband (petitioner No.2) and the

parents of her husband (petitioner No.2), the same be treated as false and necessary

steps be taken for safeguarding their life and property.

Both the petitioners are present in Court and are identified by their

counsel. It is submitted by petitioner No.1 that she has solemnized her marriage with

petitioner No.2 of her own free will and without any kind of pressure or undue

influence. Besides, she is happy with the marriage.

Keeping in view the facts and circumstances of the case, the criminal

miscellaneous petition is disposed of with a direction to respondents No.2 and 3 that

in case the petitioners approach any of them setting out their grievances as have been

made in the present petition, the same would be looked into by them independently

and in accordance with law.

(S.S. SARON)
JUDGE
March 31, 2009
amit