IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
Criminal Misc. No.M-24859 of 2009 (O&M)
Date of Decision: 5.9.2009.
Reena and another
....Petitioners
Versus
State of Haryana and others
...Respondents
CORAM : Hon'ble Mr. Justice Rajesh Bindal
Present:- Ms. Kirandeep Kaur, Advocate
for the petitioners.
RAJESH BINDAL J.
****
Prayer made in the present petition is for protection of life and
liberty of the petitioners, who had married against the consent of their parents.
Both the parties are present in Court. Petitioners have appended a copy of
Marriage Certificate (Annexure P-4) issued by Sivananda Divine Mission
(Gurukul) Regd. 67, Industrial Area, Phase I, Chandigarh, photographs of
marriage (Annexure P-3) and their affidavits (Annexures P-1 and P-2). The
marriage was soelmnised on 2.9.2009. They are apprehending their arrest and
also harassment by the police and family members of petitioner No.1, as they
were not agreeable to the marriage.
Learned counsel for the petitioners contends that both the
petitioners are major and have married against the wishes of their parents and
as such they are fearing threat to their life and liberty.
Accordingly, the instant petition is disposed of with the direction to
Senior Superintendent of Police, Karnal that in case the petitioners move an
application before the aforesaid authority to provide protection to their life and
liberty, the same shall be considered and if required, necessary protection be
provided to the petitioners. This order may not be treated as a seal of the Court
on the marriage of the parties.
(RAJESH BINDAL)
5.9.2009 JUDGE
Reema