High Court Punjab-Haryana High Court

Rachna Ghai & Another vs State Of Punjab & Others on 14 July, 2009

Punjab-Haryana High Court
Rachna Ghai & Another vs State Of Punjab & Others on 14 July, 2009
Crl. Misc. No. M-18630 of 2009                         1


IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH

                                 Crl. Misc. No. M-18630 of 2009
                                 Date of decision: July 14, 2009


Rachna Ghai & another                   -Petitioners

             Versus

State of Punjab & others                -Respondents

Coram Hon’ble Mr. Justice Rajan Gupta

Present: Mr. Vikas Chatrath, Advocate, for the petitioners.

Rajan Gupta, J.(Oral)

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 Certificates, Annexures P-1 & P-2 as proof of their age

and marriage-certificate, Annexure P-2 besides photographs, Annexure P-4.

Counsel further submits that a representation (Annexure P-5 ) was made to

the Senior Superintendent of Police,Kapurthala bringing to his notice that

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

respondent No.3.

Notice of motion to official respondents.

On asking of the Court Mr. Mr. Shilesh Gupta, DAG, Punjab

accepts notice.

After hearing counsel for the parties, the instant petition

is disposed of with a direction to the Senior Superintendent of Police,
Crl. Misc. No. M-18630 of 2009 2

Kapurthala 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 14, 2009.

‘ask’