IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Criminal Miscellaneous No. M-35027 of 2011 (O & M)
Date of Decision: November 21, 2011
Harpreet Kaur & another
.....PETITIONER(S)
VERSUS
State of Haryana & others
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI
LAMBA
PRESENT: - Mr. Jagjit Singh, Advocate, for the petitioners.
. . .
AJAI LAMBA, J (Oral)
1. This petition has been filed under Section 482
Cr.P.C. on the premise that the petitioners being of marriageable
age, got married. The marriage is legal. The private respondents,
however, are not accepting the marriage and therefore, it has been
pleaded that the petitioners apprehend danger to their life and
liberty.
2. This petition is disposed of with direction to
respondent No.2 i.e. Superintendent of Police, Ambala City, to treat
a copy of this petition as a representation and issue necessary orders
Crl. Misc. No. M-35027 of 2011 [2]
as warranted by law so as to ensure protection of life and liberty of
the petitioners.
3. This order, however, shall not be construed to
mean that the petitioners were of marriageable age at the time of
their marriage or that the marriage is legal as per laws applicable to
the case of the petitioners.
4. It is further made clear that this order shall not
clothe the petitioners with any protection against their arrest or
continuance of proceedings in case they are found involved in
commission of a cognizable offence.
(AJAI LAMBA)
November 21, 2011 JUDGE
avin
1. To be referred to the Reporters or not?
2. Whether the judgment should be reported in the Digest?