Punjab-Haryana High Court
Bhupinder Kaur And Another vs State Of Punjab And Others on 13 April, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No. M- 11124 of 2011
Date of decision:- 13.4.2011
Bhupinder Kaur and another
...Petitioners
Versus
State of Punjab and others
...Respondents
CORAM: HON’BLE MS. JUSTICE RITU BAHRI
Present:- Mr. Narinder S. Lucky, Advocate
for the petitioners.
RITU BAHRI J.(Oral)
This petition under Section 482 of the Code of Criminal Procedure is
for issuance of direction to respondent Nos.1 to 3 to protect the life and liberty of
the petitioners and further to ensure that they may not harassed by respondent
Nos. 4 to 9.
This petition is disposed of by giving liberty to the petitioners to
approach the Senior Superintendent of Police, Patiala for protection, as per the
instructions dated 10.8.2010 issued by the Home Department, Punjab.
Petitioners may not be arrested and adequate security be provided to them, if
required.
April 13, 2011 ( RITU BAHRI ) Vijay Asija JUDGE