High Court Punjab-Haryana High Court

Shelly And Another vs State Of Punjab And Others on 21 October, 2009

Punjab-Haryana High Court
Shelly And Another vs State Of Punjab And Others on 21 October, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                          AT CHANDIGARH.

                                    Criminal Misc. No.M-29447 of 2009 (O&M)

                                    Date of Decision: 21.10.2009.

Shelly and another
                                                      ....Petitioners

               Versus

State of Punjab and others
                                                       ...Respondents

CORAM : Hon'ble Mr. Justice Rajesh Bindal

Present:-      Mr. Viney Puri, 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.
The petitioners are present in person in Court. Petitioners have appended
Marriage Certificate Annexure P-3 issued by Shiv Mandir Rally, Rally, Sector 12-
A, Panchkula. As per copy of passport Annexure P-1, the date of birth of
petitioner No. 1 is 30.10.1989 and she was more than 18 years of age on the
date of marriage which according to the petitioners was soelmnised on
16.10.2009. 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, Jalandhar 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)
21.10.2009                                               JUDGE
Reema