IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No.M-24023 of 2009
Date of Decision : 28.08.2009
Arti and another
...... Petitioners
Versus
State of Haryana etc. ...... Respondents
CORAM : HON’BLE MR. JUSTICE NAWAB SINGH
Present: Mr. Shalender Mohan, Advocate
for the Petitioners.
NAWAB SINGH J.(ORAL)
Heard.
Notice of motion. On asking of the Court, Mr. Dilbag Singh,
AAG Haryana accepts notice on behalf of State of Haryana.
Arti and Ram Bhaj, wife and husband respectively, moved
this Court seeking protection from the Police on the ground that they have
married against the wishes of their parents and relations and they now
apprehend danger to their life.
Learned counsel for the petitioners has stated that the
petitioners have moved representation (Annexure P-7) before the Police
authorities to seek protection but no action has been taken by the Police.
In this view of the matter, the Superintendent of Police,
Faridabad, is directed to look into representation (Annexure P-7) and if
there is any substance in it, may proceed further in accordance with
law.
Disposed of.
(Nawab Singh)
Judge
August 28th, 2009.
som