IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No. M-16201 of 2009 (O/M).
Date of Decision : June 10, 2009.
Amandeep Kaur Dhaliwal d/o Mohinder Singh
w/o Kamaljit Singh, and another. ...... Petitioners.
Versus.
State of Punjab, and others. ..... Respondents.
CORAM: HON’BLE MR. JUSTICE AUGUSTINE GEORGE MASIH.
Present:- Mr. Rajeev Duggal, Advocate,
for the petitioners.
AUGUSTINE GEORGE MASIH, J. (ORAL).
Counsel for the petitioners contends that the petitioners have got
married against the wishes of respondent No. 4-Inderjit Singh, and there is
threat to their life and liberty from him.
In case, the petitioners approach respondents No. 2 and 3 for
redressal of their grievance with regard to threat perception to their life and
liberty, Senior Superintendent of Police, Jalandhar, shall look into the matter
and take necessary steps in accordance with law.
The present petition stands disposed
Order be given dasti under the signatures of the Reader of this
Court.
(AUGUSTINE GEORGE MASIH)
JUDGE
June 10, 2009.
sjks.