High Court Punjab-Haryana High Court

Deep Shikha And Another vs State Of Punjab And Others on 27 May, 2009

Punjab-Haryana High Court
Deep Shikha And Another vs State Of Punjab And Others on 27 May, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH



                          Criminal Misc.-M No. 14839 of 2009 (O&M)
                          Date of decision : May 27, 2009


Deep Shikha and another
                                             ....Petitioners
                          versus

State of Punjab and others
                                             ....Respondents


Coram:       Hon'ble Mr. Justice Pritam Pal


Present :    Mr. AP Kaushal, Advocate for the petitioners


Pritam Pal,J. (Oral)

Petitioners have filed this petition under section 482 of the

Code of Criminal Procedure for protection of their life and liberty.

Learned counsel for the petitioners contends that the petitioners

are major and have married to each other. He further contends that no case

is registered against any of the petitioners at the instance of respondent nos.

4 to 8. Now they apprehend danger to their lives at the hands of

respondent Nos. 4 to 8.

Notice of motion to respondent Nos. 1 to 3 only.

On the asking of the Court, Mr. K.D. Sachdeva, DAG Punjab

accepts notice on behalf of aforesaid respondents. Copy of the petition has

been given to the learned State counsel.

After hearing the learned counsel for the parties and going

through the material placed on the file, this petition is disposed of with a
Criminal Misc.-M No. 14839 of 2009 (O&M) -2-

direction that Senior Superintendent of Police, Sangrur respondent no. 2

shall look into the matter and take an appropriate action, if so required, in

accordance with law.



                                                      ( Pritam Pal )
May 27, 2009                                                Judge
  'dalbir'