In the High Court of Punjab and Haryana at Chandigarh
Crl.Misc.No.M- 3343 of 2009 (O&M)
Date of decision: 04.02.2009
Baljinder Kumar and another
......Petitioners
Versus
State of Punjab and others
.......Respondents
CORAM: HON'BLE MRS. JUSTICE SABINA
Present: Mr.Sandeep Arora, Advocate,
for the petitioners.
****
SABINA, J.
Baljinder Kumar and Balwinder Kaur-petitioners have filed
this petition under Section 482 of the Code of Criminal Procedure for
issuance of directions to respondents No.2 to 4 to protect their life
and liberty from the hands of respondent Nos. 5 to 7.
Learned counsel for the petitioners has submitted that
the marriage of the petitioners was solemnized on 24.1.2009.
Certificate (Annexure P-7) in this regard has been issued by Shri
Guru Teg Bahadur Ji Gurudwara, Hamidpura Colony, Amritsar. The
petitioners have moved a representation to Superintendent of Police,
Jalandhar and a copy of the same has been annexed as Annexure
P-8.
Accordingly, without expressing any opinion on the merits
of the case, Senior Superintendent of Police, Jalandhar-respondent
No.2 is directed to look into the representation made by the
Crl.Misc.No.M- 3343 of 2009 (O&M) -2-
petitioners (Annexure P-8) and if required, necessary protection be
provided to them.
Petition stands disposed of in the above terms.
(SABINA)
JUDGE
February 04, 2009
anita