High Court Punjab-Haryana High Court

Anjali Singhal & Another vs State Of Punjab & Others on 18 August, 2008

Punjab-Haryana High Court
Anjali Singhal & Another vs State Of Punjab & Others on 18 August, 2008
       IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                                   Criminal Miscellaneous No. M-20834 of 2008
                                               Date of Decision: August 18, 2008


Anjali Singhal & Another
                                                                     .....PETITIONER(S)

                                       VERSUS


State of Punjab & Others
                                                                    .....RESPONDENT(S)
                                   .        .     .


CORAM:          HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -      Mr. K.S. Chahal, Advocate, for the
                petitioners.


                                   .        .     .

AJAI LAMBA, J (Oral)

                           It     has           been       pleaded        that     the

petitioners      being       of    legally            marriageable        age,     got

married as per their wishes. The marriage, however, has

been solemnized against the desires of respondent No.3.

The petitioners are now being threatened by the said

respondents.

                  The           petition              be      treated        as      a

representation/            complaint.            Station       House        Officer,

Police Station, Banur, District Patiala, is directed to

have an enquiry conducted into the facts given out in

the petition. The enquiry be conducted within 15 days

of receipt of a copy of this order. In case the
Crl. Misc. No. M-20834 of 2008 [2]

perception of threat of the petitioners is found

reasonable, appropriate steps would be taken to ensure

protection of their life and liberty.

It is further directed that in case any

complaint or FIR has been lodged in regard to the

issues pleaded or raised in this petition, first an

enquiry be conducted so as to verify the allegations

made in the petition and only thereafter proceed with

the enquiry or investigation of the case.

Disposed of with the above directions.



                                                             (AJAI LAMBA)
August 18, 2008                                          JUDGE
avin