Punjab-Haryana High Court
Gaganjot Khurana And Another vs State Of Punjab And Others on 21 June, 2011
IN THE PUNJAB AND HARYANA HIGH COURT
AT CHANDIGARH
Crl. Misc. No.M-19078 of 2011(O&M)
Date of Decision: 21.06.2011
Gaganjot Khurana and another
...Petitioners
Versus
State of Punjab and others
..Respondents
CORAM: Hon'ble Mr. Justice Rajesh Bindal
Present: Mr. Divyadeep Walia, Advocate for the petitioners.
.....
RAJESH BINDAL, J.
The present petition is disposed of with the direction to Senior
Superintendent of Police, Bathinda that in case the petitioners move an
application before the aforesaid authority to provide protection to their life
and liberty, the same shall be considered and if required, necessary
protection be provided to the petitioners. This order may not be treated as a
seal of the court on the marriage of the petitioners.
(RAJESH BINDAL)
JUDGE
21.06.2011
sharmila