High Court Punjab-Haryana High Court

Aditi Priya & Another vs State Of Haryana & Others on 7 October, 2009

Punjab-Haryana High Court
Aditi Priya & Another vs State Of Haryana & Others on 7 October, 2009
Criminal Misc. No. M-28025 of 2009                   1


IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH

                                 Criminal Misc. No. M-28025 of 2009
                                 Date of decision: October 07, 2009


Aditi Priya & another                          -Petitioners

             Versus

State of Haryana & others                      -Respondents

Coram Hon’ble Mr. Justice Rajan Gupta

Present: Mr. Sushil Bhardwaj, Advocate, for
the petitioners.

Rajan Gupta, J.(Oral)

The petitioners have filed this petition under Section 482

Cr.P.C. for protection of their life and liberty.

Learned counsel for the petitioners contends that the petitioners

are major and have married against the wishes of their parents. They have

placed on record School Certificates, Annexures P-1 & P-2 as proof of their

age and marriage-certificate, Annexure P-3 besides photographs,

Annexures P-4 & P-5. Counsel further submits that a representation

(Annexure P-6 ) was made to the Station House Officer, Kurukshetra

bringing to his notice that the petitioners have married and feared threat to

their life and liberty from respondent No.4.

Notice of motion to official respondents.

On asking of the Court, Mr. Gaurav Dhir, AAG, Haryana

accepts notice.

After hearing counsel for the parties, the instant petition is
Criminal Misc. No. M-28025 of 2009 2

disposed of with a direction to the Superintendent of Police, Kurukshetra to

look into the representation, if any, preferred by the petitioners and take

appropriate steps in the facts and circumstances of the case.

[Rajan Gupta]
Judge
October 07, 2009.

‘ask’