High Court Punjab-Haryana High Court

Abhishikha Khandelwal And … vs U.T. Chandigarh And Others on 13 November, 2009

Punjab-Haryana High Court
Abhishikha Khandelwal And … vs U.T. Chandigarh And Others on 13 November, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                          AT CHANDIGARH.

                                   Criminal Misc. No.M-32070 of 2009 (O&M)

                                   Date of Decision: 13.11.2009.

Abhishikha Khandelwal and another
                                                    ....Petitioners

               Versus

U.T. Chandigarh and others
                                                     ...Respondents

CORAM : Hon'ble Mr. Justice Rajesh Bindal

Present:-      Mr. R.K. Dogra, 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 Matriculation
Certificate (Annexure P1), Marriage Certificate (Annexure P3) issued by
Adhaytmik Arya Samaj Mission, Chandigarh and photographs of marriage
(Annexure P4). The marriage was solemnised on 5.11.2009. 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.

Accordingly, the instant petition is disposed of with the direction to
Senior Superintendent of Police, U.T. Chandigarh 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)
13.11.2009                                             JUDGE
Reema