High Court Punjab-Haryana High Court

Hardev Kaur And Another vs State Of Punjab And Others on 23 July, 2009

Punjab-Haryana High Court
Hardev Kaur And Another vs State Of Punjab And Others on 23 July, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                          AT CHANDIGARH.

                                    Criminal Misc. No.M-19783 of 2009 (O&M)

                                    Date of Decision: 23.7.2009.

Hardev Kaur and another
                                                      ....Petitioners

               Versus

State of Punjab and others
                                                       ...Respondents

CORAM : Hon'ble Mr. Justice Rajesh Bindal

Present:-      Mr. J.S. Khiva, 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.
Both the parties are present in Court. Petitioners have appended affidavit, voter
list, photographs of marriage and Marriage Certificate (Annexures P-1 to P-4)
issued by Khalsa Committee Gurudwara Sahib Badda Heeron Kalan District
Mansa. The marriage was solemnised on 18.7.2009. 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, Sangrur 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)
23.7.2009                                                JUDGE
Reema