High Court Punjab-Haryana High Court

Anjali Jain And Another vs State Of Punjab And Others on 15 July, 2011

Punjab-Haryana High Court
Anjali Jain And Another vs State Of Punjab And Others on 15 July, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH.

                          Criminal Misc. No. M-21213 of 2011 (O&M)
                          Date of Decision:15.7.2011.

Anjali Jain and another
                                                              ....Petitioners
                               Versus

State of Punjab and others

                                                          .....Respondents.

CORAM:      HON'BLE MR. JUSTICE NAWAB SINGH

Present:    Mr. Vikas Arora, Advocate,
            for the petitioners.

NAWAB SINGH, J. (ORAL)

Notice of motion. Mr. Sudhir Nehra, Addtional Advocate Gen-
eral, Punjab accepts notice on behalf of respondents No.1 & 3-State.

Learned counsel for the petitioners contends that the petition-
ers, who are major, have married against the wishes of their parents on July
12th, 2011 and they now apprehend danger to their lives at the hands of re-
spondents No.4 & 5. To support the contention, Educational Qualification
Certificates, Photographs and Marriage Certificate (Annexures P-1 to P-4
respectively) have been placed on record. It has been also contended that
the petitioners have moved a representation (Annexure P-5) to the Senior
Superintendent of Police, Ropar, in this regard.

In this view of the matter, the Senior Superintendent of Police,
Ropar, is directed to look into representation (Annexure P-5) and if there is
any substance in it, may proceed further, in accordance with law.

Disposed of.

(NAWAB SINGH)
JUDGE
15.07.2011.

Ishwar