High Court Punjab-Haryana High Court

Jagwinder Pal Singh And Another vs State Of Punjab And Others on 2 September, 2011

Punjab-Haryana High Court
Jagwinder Pal Singh And Another vs State Of Punjab And Others on 2 September, 2011
 IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                                      *****

CRM No.M-26661 of 2011(O & M)
Date of decision : 2.9.2011

Jagwinder Pal Singh and another ……..Petitioners

Vs.

State of Punjab and others ……Respondents

CORAM : HON’BLE MR. JUSTICE AJAI LAMBA

Present:- Mr.R.K.Kapila, Advocate, for the petitioners

AJAI LAMBA, J (Oral) :

This petition has been filed under Section 482 of Criminal
Procedure Code, 1973 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.

This petition is disposed of with direction to respondent No.2 i.e.
Senior Superintendent of Police, Hoshiarpur to treat a copy of this petition as
a representation and issue necessary orders as warranted by law so as to
ensure protection of life and liberty of the petitioners.

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.

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.

This petition is disposed of.

(AJAI LAMBA)
JUDGE
2.9.2011
akm