High Court Punjab-Haryana High Court

Jaspreet Kaur & Another vs The State Of Punjab & Others on 5 October, 2011

Punjab-Haryana High Court
Jaspreet Kaur & Another vs The State Of Punjab & Others on 5 October, 2011
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                   CHANDIGARH

                         CRM-M No.30590 OF 2011 (O&M)
                         DATE OF DECISION: OCTOBER 05, 2011

Jaspreet Kaur & another
                                                         ...Petitioners

                               Versus

The State of Punjab & others
                                                         ...Respondents

CORAM: HON'BLE MR.JUSTICE RANJIT SINGH

1. Whether Reporters of local papers may be allowed to see the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?

Present: Mr.Sudhir Nar, Advocate,
         for the petitioners.

                         *****

RANJIT SINGH, J.

The petitioners are seeking protection for their life
and liberty as they have married against the wishes of their
parents. The couple is present in the court.

The petition is disposed of with a direction to the
Senior Superintendent of Police, Ludhiana to look into the
complaint of the petitioners and in case he finds that there is
any threat to their life and liberty, he will take appropriate
action on the said complaint.

Senior Superintendent of Police, Ludhiana would
be at liberty to ask the petitioners to reimburse the cost of
protection in case it is required to be provided to the
petitioners.

The present order, however, shall not be deemed
to be proof qua the factum/validity of their matrimonial
alliance.

October 05, 2011                                  ( RANJIT SINGH )
ramesh                                                 JUDGE