IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Crl.M. No. M-8881 of 2009
Date of decision : 30.3.2009.
...
Baljeet Kaur and another
................ Petitioners
vs.
State of Punjab and others
.................Respondents
Coram: Hon'ble Mr. Justice K.C. Puri
Present: Sh. S.S. Duhan, Advocate
for the petitioners.
...
K.C. Puri, J. (Oral)
The case of the petitioners is that they are major and have
contracted marriage on 27.3.2009. The certificates regarding date of
birth, marriage certificate and the photographs evidencing marriage
have been placed on the file. It is alleged that they apprehend danger
from respondents No. 6 to 8.
Notice of motion to Advocate General, Punjab.
On the asking of the Court, Sh. K.S. Pannu Assistant
Advocate General, Punjab, who is present in Court, accepts notice.
To seek redressal of their grievance, petitioners may file a
representation before the S.S.P., Patiala, within 7 days from today,
who shall decide the same within one month from the date of filing
the representation, keeping in view the threat perception to them.
Crl.M. No. M-8881 of 2009 -2-
However, it is made clear that in case any criminal case is
pending against the petitioners, this order shall not debar the
respondents to proceed with.
The petition stands disposed of.
( K.C. Puri )
30.3.2009. Judge
Chugh