High Court Punjab-Haryana High Court

Rajdeep Kaur & Another vs State Of Punjab & Others on 23 January, 2009

Punjab-Haryana High Court
Rajdeep Kaur & Another vs State Of Punjab & Others on 23 January, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH.

                        Crl. Misc. No. M- 2156 of 2009
                        Date of decision: January 23, 2009

Rajdeep Kaur & another                    ---     Petitioners


            Versus

State of Punjab & others                  ----    Respondents

Before: Hon’ble Mr. Justice Rajan Gupta

Present: Mr. Rajesh Bhatheja, Advocate, for the petitioners.

Rajan Gupta, J (Oral).

The petitioners have filed this writ petition under Section
482 Cr.P.C. seeking protection of their life and liberty.

Counsel contends that both the petitioners are major and
have married each other against the wishes of their parents. They
have placed on record Annexures P1 & P2, as proof of their age and
also marriage certificate, Annexure P3. They apprehend threat to
their life and liberty from respondents No. 4 to 6. Counsel submits
that the petitioners have also made a representation to the Senior
Superintendent of Police, Moga to this effect.

Notice of motion to official respondents.
On asking of the Court, Mr. Shilesh Gupta, DAG, Punjab
accepts notice.

After hearing counsel for the parties, the petition is
disposed of with a direction to the Senior Superintendent of Police,
Moga/respondent No. 2 to ensure that no harm is caused to the
petitioners at the hands of the aforesaid respondents. He may
provide them adequate security, if the circumstances so warrant.

[Rajan Gupta]
Judge
January 23, 2009.

`ask’