In the High Court of Punjab and Haryana at Chandigarh
Crl.Misc.No.M- 10051 of 2009 (O&M)
Date of decision: 16.4.2009
Balo Rani and another
......Petitioners
Versus
State of Punjab and others
.......Respondents
CORAM: HON'BLE MRS. JUSTICE SABINA
Present: Ms.Monika Goyal, Advocate,
for the petitioners.
****
SABINA, J.
CRM No.18447 of 2009
Application is allowed.
The petitioners are exempted from filing the certified
copies of Annexures P-1 to P-4
Crl.Misc.No.M-10051 of 2009
Balo Rani and Jasvinder Singh-petitioners have filed this
petition under Section 482 of the Code of Criminal Procedure for
issuance of directions to respondent Nos. 2 and 3 to protect their life
and liberty from the hands of respondent Nos.4 to 6.
Learned counsel for the petitioners has submitted that
the marriage of the petitioners was solemnized on 4.3.2009.
Photographs in this regard are annexed as Annexure P-3. He has
further submitted that the petitioners have moved a representation to
Senior Superintendent of Police, Ropar (Annexure P-4) but no action
Crl.Misc.No.M- 10051 of 2009 (O&M) -2-
has been taken so far.
Accordingly, without expressing any opinion on the merits
of the case, Senior Superintendent of Police, Ropar-respondent
No.2 is directed to look into the representation made by the
petitioners (Annexure P-4) and if required, necessary protection be
provided to them.
Petition stands disposed of in the above terms.
(SABINA)
JUDGE
April 16, 2009
anita