IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Criminal Miscellaneous No. M-20834 of 2008
Date of Decision: August 18, 2008
Anjali Singhal & Another
.....PETITIONER(S)
VERSUS
State of Punjab & Others
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. K.S. Chahal, Advocate, for the
petitioners.
. . .
AJAI LAMBA, J (Oral)
It has been pleaded that the
petitioners being of legally marriageable age, got
married as per their wishes. The marriage, however, has
been solemnized against the desires of respondent No.3.
The petitioners are now being threatened by the said
respondents.
The petition be treated as a representation/ complaint. Station House Officer,
Police Station, Banur, District Patiala, is directed to
have an enquiry conducted into the facts given out in
the petition. The enquiry be conducted within 15 days
of receipt of a copy of this order. In case the
Crl. Misc. No. M-20834 of 2008 [2]
perception of threat of the petitioners is found
reasonable, appropriate steps would be taken to ensure
protection of their life and liberty.
It is further directed that in case any
complaint or FIR has been lodged in regard to the
issues pleaded or raised in this petition, first an
enquiry be conducted so as to verify the allegations
made in the petition and only thereafter proceed with
the enquiry or investigation of the case.
Disposed of with the above directions.
(AJAI LAMBA)
August 18, 2008 JUDGE
avin