In the High Court of Punjab and Haryana at Chandigarh
Crl.Misc.No.M- 6792 of 2009 (O&M)
Date of decision: 10.3.2009
Harpreet Kaur and another
......Petitioners
Versus
State of Punjab and others
.......Respondents
CORAM: HON'BLE MRS. JUSTICE SABINA
Present: Mr.S.S.Salar,, Advocate,
for the petitioners.
****
SABINA, J.
CRM No. 12587 of 2009
Application is allowed.
The petitioners are exempted from filing the certified
copies of Annexures P-1 to P-4.
Crl.Misc.No.M- of 2009
Harpreet Kaur and Gursewak Singh-petitioners have filed
this petition under Section 482 of the Code of Criminal Procedure for
issuance of directions to official respondents to protect their life and
liberty.
Learned counsel for the petitioners has submitted that
the marriage of the petitioners was solemnized on 8.3.2009.
Photographs in this regard are annexed herewith as Annexure P-3.
He has further submitted that the petitioners have moved a
representation to Senior Superintendent of Police, Patiala
Crl.Misc.No.M- 6792 of 2009 (O&M) -2-
( Annexure P-4) but no action has been taken so far.
Accordingly, without expressing any opinion on the merits
of the case, Senior Superintendent of Police, Patiala-respondent
No.2 is directed to look into the representation made by the
petitioners (Annexure P-4) and if required, necessary protection be
provided to them.
Petition stands disposed of in the above terms.
(SABINA)
JUDGE
March 10, 2009
anita