High Court Punjab-Haryana High Court

Ranjeet Kaur And Another vs State Of Haryana And Others on 6 July, 2009

Punjab-Haryana High Court
Ranjeet Kaur And Another vs State Of Haryana And Others on 6 July, 2009
 CRM No. M-17652 of 2009                            1




    IN THE HIGH COURT FOR THE STATES OF PUNJAB &
              HARYANA AT CHANDIGARH.


                                 CRM No. M-17652 of 2009 (O&M)
                                 Date of decision: 06.07.2009

Ranjeet Kaur and another                                ...Petitioners

                              Versus

State of Haryana and others                             ...Respondents


CORAM:       HON'BLE MR. JUSTICE RAJAN GUPTA

Present:     Mr. Manoj Tanwar, 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 affidavit (Annexure P-1) and copy

of driving licence (Annexures P-2), as proof of their age and also

marriage certificate, Annexure P-3. He further submits that the

petitioners have married and feared threat to their life and liberty from

respondents No.4 & 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-17652 of 2009 2

disposed of with a direction to the Superintendent of Police, Fatehabad

to look into the representation, if any, preferred by the petitioners and

take appropriate steps in the facts and circumstances of the case.

(RAJAN GUPTA)
JUDGE
July 06, 2009
‘rajpal’