High Court Punjab-Haryana High Court

Israna & Another vs State Of Haryana & Others on 18 April, 2009

Punjab-Haryana High Court
Israna & Another vs State Of Haryana & Others on 18 April, 2009
Criminal Misc. No. M-10333 of 2009                         1


           IN THE HIGH COURT OF PUNJAB & HARYANA AT
                           CHANDIGARH

                          Criminal Misc. No. M-10333 of 2009
                          Date of decision: April 18, 2009


Israna & another                            -Petitioners

            Versus

State of Haryana & others                   -Respondents

Coram Hon’ble Mr. Justice Rajan Gupta

Present: Mr. Karan Vir Nanda, Advocate, for
the petitioners.

Rajan Gupta, J.(Oral)

The petitioners, who claim to have married each other

according to customs and ceremonies under the Mohammedan Law, seek

protection of their life and liberty, as they apprehend threat at the hands of

respondents No. 4 to 9.

Counsel for the petitioners submits that petitioner No.1 though

a minor , is entitled to protection in view of the law laid down by the this

Court in the judgment reported as Balwinder Singh alias Binder Vs. State

of Punjab, 2008(3) RCR ( Crl.) 1.

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 the legitimacy of

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

direction to the Superintendent of Police, Yanuna Nagar/respondent No.2
Criminal Misc. No. M-10333 of 2009 2

to look into the representation, if any, preferred by the petitioners and take

appropriate steps in the facts and circumstances of the case.

[Rajan Gupta]
Judge
April 18, 2009.

‘ask’