High Court Punjab-Haryana High Court

Jupinder Jeet Pal Singh & Another vs State Of Punjab & Others on 11 August, 2009

Punjab-Haryana High Court
Jupinder Jeet Pal Singh & Another vs State Of Punjab & Others on 11 August, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH

                                Criminal Misc. No. M-21749 of 2009
                                Date of decision: August 11, 2009


Jupinder Jeet Pal Singh & another                  -Petitioners

            Versus

State of Punjab & others                           -Respondents

Coram Hon’ble Mr. Justice Rajan Gupta

Present: Mr. Salil Bali, Advocate, for the petitioners.

Rajan Gupta, J.(Oral)

The petitioners have filed this writ petition under Section 482

Cr.P.C. seeking protection, as they apprehend danger to their life and

liberty at the hands of respondents No.4 and his family members.

The petitioners claim that both of them are major and have

married each other against the wishes of their parents.

Notice of motion to official respondents.

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

accepts notice.

Without expressing any opinion with regard to legitimacy of

marriage of the petitioners, the instant petition is disposed of with a

direction to the Senior Superintendent of Police, Jalandhar/respondent No.2

to look into the representation, Annexure P-6 preferred by the petitioners

and take appropriate steps in the facts and circumstances of the case.

[Rajan Gupta]
Judge
August 11, 2009.

‘ask’