Criminal Misc. No. M-13511 of 2011 1
In the High Court of Punjab and Haryana, at Chandigarh.
Criminal Misc. No. M-13511 of 2011
Date of Decision: 4.5.2011
Avtar Singh and Another
...Petitioners
Versus
State of Punjab and Others
...Respondents
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Dr. G.K.S. Taank, Advocate
for the petitioners.
Kanwaljit Singh Ahluwalia, J. (Oral)
Learned counsel for the petitioners has referred to the
Matriculation Certificate (Annexure P3) of petitioner No.2-Ramandeep
Kaur and has submitted that she was born on 14.5.1991
Petitioners-Avtar Singh and Ramandeep Kaur are present in
the Court. Ramandeep Kaur has stated that she has passed 10+2
examination. She has further stated that she was born on 14.5.1991. It
is further stated by the petitioners that they have solemnized marriage
according to their own volition against the wishes of their parents. The
petitioners seek protection to their life and pray that they may not be
harmed by those who have not accepted their marriage.
Issue notice of motion to official respondents only.
On asking of the Court, Mr. J.S. Bhullar, Assistant Advocate
General, Punjab, accepts notice on behalf of respondents No.1 to 4. A
Criminal Misc. No. M-13511 of 2011 2
copy of the petition has been supplied to him.
Respondent No.2-Senior Superintendent of Police, Fatehgarh
Sahib, is directed to assess threat perception to the petitioners and if
required, ensure necessary vigil that no harm is caused to the life of the
petitioners.
With the observations made above, the present petition is
disposed of.
A copy of this order, duly attested by the Special Secretary of
this Court, be furnished to Mr. J.S. Bhullar, Assistant Advocate General,
Punjab, for onward transmission and compliance.
(Kanwaljit Singh Ahluwalia)
Judge
May 4, 2011
“DK”