IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Criminal Misc. No. M-23143 of 2009
Date of decision: August 21, 2009
Harvinder Kaur Khurana & another -Petitioners
Versus
State of Haryana & others -Respondents
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. Gaurav Singla, Advocate, for the petitioners.
Rajan Gupta, J.(Oral)
The petitioners have filed this petition under Section 482
Cr.P.C. seeking protection, as they apprehend danger to their life and
liberty at the hands of respondent No. 4.
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. Gaurav Dhir, AAG, Haryana
accepts notice.
Without expressing any opinion with regard to legitimacy of
marriage of the petitioners, the instant petition is disposed of with a
direction to the Superintendent of Police, Panipat/ 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 21, 2009.
‘ask’