CRM No.M-479 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-479 of 2009 (O&M)
Date of decision: 09.01.2009
Harmandeep Kaur and another ...Petitioners
Versus
State of Punjab and others ...Respondents
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Sandeep Kumar, Advocate, for the petitioners.
Rajan Gupta, J.
The petitioners have filed this petition under Section 482
Cr.P.C. for protection of their life and liberty.
Learned counsel for the petitioners contends that the
petitioners are major and have married against the wishes of their
parents. The counsel has placed on record marriage-certificate,
Annexure P-3. He further submits that a representation was made to the
Senior Superintendent of Police, Sangrur bringing to his notice that the
petitioners have married and feared threat to their life at the hands of
respondents No.4 to 8.
Notice of motion to official respondents.
On asking of the Court Mr. Shailesh Gupta, DAG, Punjab
accepts notice.
After hearing counsel for the parties, the Senior
Superintendent of Police, Sangrur is directed to ensure that no harm is
CRM No.M-479 of 2009 2
caused to the petitioners at the hands of respondents No.4 to 8. He shall
also provide adequate security to them if circumstances so warrant.
Disposed of in the terms indicated above.
(RAJAN GUPTA)
JUDGE
January 9, 2009
‘rajpal’