High Court Punjab-Haryana High Court

Surinder Kaur And Another vs State Of Punjab And Others on 29 July, 2011

Punjab-Haryana High Court
Surinder Kaur And Another vs State Of Punjab And Others on 29 July, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA
              AT CHANDIGARH

                              Criminal Misc. No. M-22868 of 2011 (O&M)
                              Date of Decision:29.7.2011

Surinder Kaur and another
                                                                ....Petitioners

                              Versus

State of Punjab and others
                                                             .....Respondents

CORAM:      HON'BLE MR. JUSTICE NAWAB SINGH

Present:    Mr. B.S. Randhawa, Advocate
            for the petitioners.

NAWAB SINGH, J. (ORAL)

The couple, Surinder Kaur and Manpreet Singh, is on the run
after tying the nuptial knot against the wishes of their parents and have
moved this Court seeking protection from the Police as they apprehend
danger to their lives.

Learned counsel for the petitioners has stated that the petitioners
have moved representation (Annexure P-5) before the Police authorities to
seek protection.

Notice of motion. Mr. Sudhir Nehra, Additional Advocate General,
Punjab appears on behalf of State of Punjab.

In this view of the matter, the Senior Superintendent of Police,
Fatehgarh Sahib is directed to look into representation (Annexure P-5) and if
there is any substance in it, may proceed further, in accordance with law.

Disposed of.

(NAWAB SINGH)
JUDGE
29.7.2011
Ishwar