Punjab-Haryana High Court
Pooja And Another vs State Of U.T. Chandigarh And … on 23 June, 2011
IN THE PUNJAB AND HARYANA HIGH COURT
AT CHANDIGARH
Crl. Misc. No.M-19228 of 2011(O&M)
Date of Decision: 23.06.2011
Pooja and another
...Petitioners
Versus
State of U.T. Chandigarh and others
..Respondents
CORAM: Hon'ble Mr. Justice Rajesh Bindal
Present: Mr. Ashish Bakshi, Advocate for the petitioners.
.....
RAJESH BINDAL, J.
The present petition is disposed of with the direction to Senior
Superintendent of Police, Chandigarh 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 petitioners.
(RAJESH BINDAL)
JUDGE
23.06.2011
sharmila