CRM No. M-23343 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-23343 of 2009 (O&M)
Date of decision: 24.8.2009
Gurpreet Kaur & another ...Petitioners
Versus
State of Punjab and others ...Respondents
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Ms. Kirandeep Kaur, Advocate, for the petitioners.
Rajan Gupta, J.
The petitioners have filed this petition under Section 482
Cr.P.C. for protection, as they apprehend danger to their life and liberty
at the hands of respondents No.4 and 5.
The petitioners claim that both of them are major and have
married each other against the wishes of their parents.
Notice of motion to official respondents.
On asking of the Court Mr. Shailesh Gupta, DAG, Punjab
accepts notice.
Without expression any opinion with regard to legitimacy
of marriage of the petitioners, the instant petition is disposed of with a
direction to the Senior Superintendent of Police, Jalandhar/respondent
No.2 to look into the representation, Annexure P-5, preferred by the
petitioners and take appropriate steps in the facts and circumstances of
the case.
(RAJAN GUPTA)
JUDGE
August 24, 2009
‘rajpal’