IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
Crl. Misc. No. M-19314 of 2011 (O&M)
Date of decision : 27.6.2011
Anamika Basak and another ...Petitioners
Versus
U.T. Chandigarh & others ...Respondents
CORAM: HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Rajbir Singh, Advocate for the petitioners.
Rajan Gupta, J. (oral)
The petitioners have filed this petition under Section 482
Cr.P.C. seeking protection, as they apprehend danger to their life and
liberty at the hands of respondent No.4.
The petitioners claim that both of them are major and have
married each other against the wishes of their parents. Reliance is
placed on judgment reported as Fiaz Ahanger & Ors. v. State of J & K,
2009 (3) RCR (Civil) 217.
Notice of motion to official respondents.
On asking of the court, Mr. M.C. Beri, Addl. Advocate
General, Punjab accepts notice.
Without expressing any opinion with regard to age or
validity of marriage of the petitioners, the instant petition is disposed of
with a direction to the Senior Superintendent of Police, Chandigarh/
respondent No.2, to look into the representation, Annexure P-5,
preferred by the petitioners and take appropriate steps if circumstances
so warrant.
(RAJAN GUPTA)
JUDGE
27.6.2011
‘rajpal’