High Court Punjab-Haryana High Court

Crl.Misc.No.M-19420 Of 2 vs State Of Haryana And Others on 30 June, 2011

Punjab-Haryana High Court
Crl.Misc.No.M-19420 Of 2 vs State Of Haryana And Others on 30 June, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                  Crl.Misc.No.M-19420 of 2011
                DATE OF DECISION: June 30, 2011
Anita Rani and another
                                               .....Petitioners
                            versus
State of Haryana and others
                                               .....Respondents

CORAM:-    HON'BLE MR. JUSTICE RAJAN GUPTA

Present:   Mr.Rakesh Nehra, Advocate for the petitioners

                      ..

RAJAN GUPTA, J.: (Oral)

The petitioners have filed this petition under
Section 482 Cr.P.C. seeking protection, as they apprehend
danger to their life and liberty at the hands of respondent
No.4.

The petitioners claim that both of them are major
and have married each other against the wishes of their
parents. Reliance is placed on judgment reported as Fiaz
Ahanger & Ors. Vs. State of J & K, 2009(3) RCR (Civil)

217.

Notice of motion to official respondents.

On asking of the court Mr.Shekhar Mudgal, AAG,
Haryana, accepts notice.

Without expressing any opinion with regard to age
or validity of marriage of the petitioners, the instant
petition is disposed of with a direction to the
Superintendent of Police, Sirsa/respondent No.2, to look
into the grievance of the petitioners and take appropriate
steps if circumstances so warrant.

June 30, 2011                                       ( RAJAN
GUPTA )
pc                                                 JUDGE