High Court Punjab-Haryana High Court

Harvinder Kaur Khurana & Another vs State Of Haryana & Others on 21 August, 2009

Punjab-Haryana High Court
Harvinder Kaur Khurana & Another vs State Of Haryana & Others on 21 August, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
                       Criminal Misc. No. M-23143 of 2009
                       Date of decision: August 21, 2009

Harvinder Kaur Khurana & another                   -Petitioners

            Versus

State of Haryana & others                   -Respondents

Coram Hon’ble Mr. Justice Rajan Gupta

Present: Mr. Gaurav Singla, 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.

Notice of motion to official respondents.

On asking of the Court, Mr. Gaurav Dhir, AAG, Haryana

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 Superintendent of Police, Panipat/ respondent No.2 to look

into the representation, Annexure P-5 preferred by the petitioners and take

appropriate steps in the facts and circumstances of the case.

[Rajan Gupta]
Judge
August 21, 2009.

‘ask’