Criminal Misc. No. M- 11855 of 2011 1
In the High Court of Punjab and Haryana, at Chandigarh.
Criminal Misc. No. M- 11855 of 2011
Date of Decision: 21.4.2011
Baljinder Kaur and Another
...Petitioners
Versus
State of Punjab and Others
...Respondents
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Mr. Deepak Sharma, Advocate
for the petitioners.
Kanwaljit Singh Ahluwalia, J. (Oral)
Petitioners-Baljinder Kaur and Piara Singh are present in the
Court. Baljinder Kaur has stated that she has passed graduation. She
has further stated that she was born on 10.1.1986. 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.
On asking of the Court, Mr.J.S. Bhullar, Assistant Advocate
General, Punjab, accepts notice on behalf of respondents No.1 to 3. A
copy of the petition has been supplied to him.
Respondent No.2-Senior Superintendent of Police, Jalandhar,
is directed to assess threat perception to the petitioners and if required,
Criminal Misc. No. M- 11855 of 2011 2
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
April 21, 2011
“DK”