High Court Punjab-Haryana High Court

Anil Kumar And Another vs State Of Punjab And Others on 9 July, 2008

Punjab-Haryana High Court
Anil Kumar And Another vs State Of Punjab And Others on 9 July, 2008
      IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH
                   ****

Criminal Misc. No. M-16841 of 2008 (O&M)
Date of Decision:09.07.2008

Anil Kumar and another
…..Petitioners
Vs.

State of Punjab and others
…..Respondents

CORAM:- HON’BLE MR. JUSTICE RAJESH BINDAL

Present:- Mr. Gurnam Singh, 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 a
copy of Marriage Certificate (Annexure P-7) issued by Gurudwara Singh
Sabha, Village Hiyala (Nawanshahr). As per certificate Annexure P-1
issued by the Punjab School Education Board, the date of birth of petitioner
no.2 is September 19, 1989 and she was more than 18 years of age on the
date of marriage which according to the petitioners was solemnized on July
04, 2008. They are apprehending their arrest and harassment by the police
as the family members of petitioner no.2 were not agreeable to the marriage.

Learned counsel for the petitioners contends that both the
petitioners are major and have married against the wishes of the family
members of petitioner No.2 and as such they are fearing threat to their life
and liberty.

Accordingly, the instant petition is disposed of with the
direction to Senior Superintendent of Police, Nawanshahr 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 shall be provided to the petitioners.

July 09, 2008                                     ( RAJESH BINDAL )
renu                                                     JUDGE