IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
Crl.Misc.No.M-15953 of 2008
Date of Decision: July 02, 2008
Bhawna Devi and another .......Petitioners
Versus
State of Punjab and others .......Respondents
CORAM:- HON'BLE MR.JUSTICE RAJESH BINDAL
Present: Ms.Saroj Bala, Advocate
for the petitioners.
...
RAJESH BINDAL, J.
Learned counsel for the petitioners submits that the petitioners
have married against the consent of the family members of petitioner No.1
and for that they apprehend danger to their lives. They have also moved an
application to the Senior Superintendent of Police, Jalandhar.
In case an application is submitted, the Senior Superintendent
of Police, Jalandhar may look into the same and in case the facts stated
therein are found to be correct and any danger to the life and liberty of the
petitioners is found, he shall provide necessary protection to the petitioners.
The petition is disposed of.
( RAJESH BINDAL )
July 02, 2008 JUDGE
SRM