High Court Punjab-Haryana High Court

Baljit Kaur & Another vs Ssp on 17 February, 2009

Punjab-Haryana High Court
Baljit Kaur & Another vs Ssp on 17 February, 2009
 CRM No. M-4614 of 2009                             1




    IN THE HIGH COURT FOR THE STATES OF PUNJAB &
              HARYANA AT CHANDIGARH.


                                 CRM No. M-4614 of 2009
                                 Date of decision: 17.02.2009

Baljit Kaur & another                                   ...Petitioners

                                Versus

SSP, Taran Taran & others                               ...Respondents


CORAM:       HON'BLE MR. JUSTICE RAJAN GUPTA

Present:     Mr. Anupam Bhardwaj, Advocate, for the petitioners.

Rajan Gupta, J.

The petitioners have filed this petition under Section 482

Cr.P.C. for protection of their life and liberty.

Learned counsel for the petitioners contends that the

petitioners are major and have married against the wishes of their

parents. The counsel has placed on record matriculation certificates of

the petitioners, Annexure P-1 and P-2 respectively. He further submits

that a representation (Annexure P-5) was made to the Senior

Superintendent of Police, Tarn Taran bringing to his notice that the

petitioners have married and feared threat to their life and liberty from

respondents No.3 to 6.

Notice of motion to official respondents.

On asking of the Court Mr. Shailesh Gupta, DAG, Punjab

accepts notice.

CRM No. M-4614 of 2009 2

After hearing counsel for the parties, the Senior

Superintendent of Police, Tarn Taran is directed to ensure that no harm

is caused to the petitioners at the hands of respondents No.3 to 6. He

shall also provide adequate security to them if circumstances so warrant.

Disposed of in the terms indicated above.

(RAJAN GUPTA)
JUDGE
February 17, 2009
‘rajpal’