IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Criminal Misc. No. M-11159 of 2011
Date of decision : 15.04.2011
Sweta and another
....Petitioners
V/s
State of Haryana and others
....Respondents
CORAM : HON’BLE MS. JUSTICE RITU BAHRI
Present: Mr. P.L. Verma, Advocate for the petitioners.
RITU BAHRI J. (ORAL)
This petition under Section 482 of the Code of Criminal
Procedure is for issuance of direction to respondent Nos. 1 to 3 to protect
the life and liberty of the petitioners and further to ensure that they may not
harassed by respondent Nos. 4 to 7.
This petition is disposed of by giving liberty to the petitioners
to approach the Superintendent of Police, Jhajjar (respondent No. 2) for
protection, as per the instructions dated 21.02.2011 issued by the Home
Department, Haryana. Petitioners may not be arrested and adequate security
be provided to them, if required.
April 15, 2011 (RITU BAHRI) Ajay JUDGE