In the High Court of Punjab and Haryana at Chandigarh
Crl.Misc.No.M- 1763 of 2009 (O&M)
Date of decision: 21.01.2009
Beant Kaur and another
......Petitioners
Versus
State of Punjab and others
.......Respondents
CORAM: HON'BLE MRS. JUSTICE SABINA
Present: Mr.R.K.Girdhar, Advocate,
for the petitioners.
****
SABINA, J.
CRM No. 3220 of 2009
Application is allowed.
The petitioners are exempted from filing the certified
copies of Annexures.
Crl.Misc.No.M- 1763 of 2009
Beant Kaur and Manjit 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 and further to direct respondent No.3 not to harass
them at the instance of respondent Nos. 4 and 5..
Learned counsel for the petitioners has submitted that
the marriage of the petitioners was solemnized on 7.1.2009.
Photographs in this regard has been placed on record as Annexure
P-2. The petitioners have moved a representation to Senior
Crl.Misc.No.M- 1763 of 2009 (O&M) -2-
Superintendent of Police, Mansa and a copy of the same has been
annexed as Annexure P-3.
Accordingly, without expressing any opinion on the merits
of the case, Senior Superintendent of Police, Mansa-respondent
No.2 is directed to look into the representation made by the
petitioners (Annexure P-3) and if required, necessary protection be
provided to them.
Petition stands disposed of in the above terms.
(SABINA)
JUDGE
January 21, 2009
anita