High Court Punjab-Haryana High Court

Harmeet Kaur And Another vs State Of Punjab And Others on 10 June, 2011

Punjab-Haryana High Court
Harmeet Kaur And Another vs State Of Punjab And Others on 10 June, 2011
         IN THE HIGH COURT OF PUNJAB & HARYANA AT

                            CHANDIGARH


                                      CRM.M.No.18807/2011
                                      Date of decision: 10.06.2011.


Harmeet Kaur and another
                                               ............Petitioners

                                      v.

State of Punjab and others
                                               ............Respondents

Coram: Hon’ble Mr.Justice Jaswant Singh

Present: Mr.Naresh Kaushik,Advocate for the petitioners.

Jaswant Singh.J.(Oral)

Prayer in this petition under Section 482 Cr.P.C., is for

seeking protection to life and liberty of both the petitioners, who claim

themselves to be major and allegedly performed marriage on 6.6.2011

against the wishes of parents/brothers/relations (respondent no. 4 to 9)

of petitioner no.1-wife. Having performed marriage against the wishes

of aforesaid respondents, now petitioners apprehend threat to their life

at the hands of said respondents. It is further stated that the couple is

residing at H.No.107, Captain Guru Charan Singh Wali, Tarn Taran,

whereas respondents 4 to 9 are residents of VPO Munda Pind, Tehsil

Khador Sahib, Tarn Taran.

After hearing the learned counsel for the petitioners

and keeping in view the directions issued by the Hon’ble Supreme
Court in the case of Lata Singh v. State of U.P. And another, JT 2006

(6) SC 173, the present petition is disposed of with a direction to

petitioners to present themselves before SSP Tarn Taran, and to make a

detailed representation expressing therein their grievance and threat

perception. In case, any such representation is made, the SSP

concerned shall look into the matter personally and take appropriate

action, if so warranted in accordance with law.

Petition stands disposed of.

10.06.2011                                        (Jaswant Singh)
joshi                                                 Judge