Criminal Misc. No. M-10333 of 2009 1
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Criminal Misc. No. M-10333 of 2009
Date of decision: April 18, 2009
Israna & another -Petitioners
Versus
State of Haryana & others -Respondents
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. Karan Vir Nanda, Advocate, for
the petitioners.
Rajan Gupta, J.(Oral)
The petitioners, who claim to have married each other
according to customs and ceremonies under the Mohammedan Law, seek
protection of their life and liberty, as they apprehend threat at the hands of
respondents No. 4 to 9.
Counsel for the petitioners submits that petitioner No.1 though
a minor , is entitled to protection in view of the law laid down by the this
Court in the judgment reported as Balwinder Singh alias Binder Vs. State
of Punjab, 2008(3) RCR ( Crl.) 1.
Notice of motion to official respondents.
On asking of the Court, Mr. Shilesh Gupta, DAG, Punjab
accepts notice.
Without expressing any opinion with regard to the legitimacy of
marriage of the petitioners, the instant petition is disposed of with a
direction to the Superintendent of Police, Yanuna Nagar/respondent No.2
Criminal Misc. No. M-10333 of 2009 2
to look into the representation, if any, preferred by the petitioners and take
appropriate steps in the facts and circumstances of the case.
[Rajan Gupta]
Judge
April 18, 2009.
‘ask’