IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
Criminal Misc. No.M-32016 of 2009 (O&M)
Date of Decision: 13.11.2009.
Gaganpreet Kaur and another
....Petitioners
Versus
State of Punjab and others
...Respondents
CORAM : Hon'ble Mr. Justice Rajesh Bindal
Present:- Mr. B.S. Bhalla, Advocate
for the petitioners.
RAJESH BINDAL J.
****
Prayer made in the present petition is for protection of life and
liberty of the petitioners, who had married against the consent of their parents.
Both the parties are present in Court. Petitioners have appended Identity Card
(Annexure P-1), Photographs of Marriage (Annexure P-2) and Marriage
Certificate (Annexure P-3) issued by Gurudwara Vishvakarma Bhawan, Moga
(Punjab). The marriage was solemnised on 9.11.2009. They are apprehending
their arrest and also harassment by the police and family members of petitioner
No.1, as they were not agreeable to the marriage.
Accordingly, the instant petition is disposed of with the direction to
Senior Superintendent of Police, Kapurthala 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 parties.
(RAJESH BINDAL)
13.11.2009 JUDGE
Reema