In the High Court of Punjab and Haryana at Chandigarh
Crl.Misc.No.M-14313 of 2009 (O&M)
Date of decision: 22.5.2009
Harjit Kaur and another
......Petitioners
Versus
State of Punjab and others
.......Respondents
CORAM: HON'BLE MRS. JUSTICE SABINA
Present: Mr.M.S.Dhami, Advocate,
for the petitioners.
****
SABINA, J.
Harjit Kaur and Kulwant Singh-petitioners have filed this
petition under Section 482 of the Code of Criminal Procedure for
issuance of directions to respondents No.2 and 3 to protect their life
and liberty from the hands of respondent Nos. 4 and 5.
Learned counsel for the petitioners has submitted that
the marriage of the petitioners was solemnized on 10.3.2009.
Certificate (Annexure P-3) in this regard has been issued by Dera
Sant Baba Achhar Singh Ji. He has further submitted that the
petitioners have moved a representation to Senior Superintendent of
Police, District Shaheed Bhagat Singh Nagar ( Annexure P-5) but no
action has been taken so far.
Accordingly, without expressing any opinion on the merits
of the case, Senior Superintendent of Police, District Shaheed
Bhagat Singh Nagar-respondent No.2 is directed to look into the
Crl.Misc.No.M-14313 of 2009 (O&M) -2-
representation made by the petitioners (Annexure P-5) and if
required, necessary protection be provided to them.
Petition stands disposed of in the above terms.
(SABINA)
JUDGE
May 22, 2009
anita