High Court Punjab-Haryana High Court

Jaswinder Kaur And Another vs State Of Punjab And Others on 25 February, 2009

Punjab-Haryana High Court
Jaswinder Kaur And Another vs State Of Punjab And Others on 25 February, 2009
      In the High Court of Punjab and Haryana at Chandigarh

                        Crl.Misc.No.M- 5297of 2009 (O&M)
                        Date of decision: 25.2.2009


Jaswinder Kaur and another
                                                     ......Petitioners

                        Versus


State of Punjab and others
                                                   .......Respondents


CORAM: HON'BLE MRS. JUSTICE SABINA


Present:   Ms.Gurveet Kaur, Advocate,
           for the petitioners.

                 ****


SABINA, J.

CRM No.9882 of 2009

Application is allowed.

The petitioners are exempted from filing the certified

copies of Annexures P-1 to P-3 and P-5.

Crl.Misc.No.M-5297 of 2009

Jaswinder Kaur and Surinder Singh-petitioners have filed

this petition under Section 482 of the Code of Criminal Procedure for

issuance of directions to respondents No.2 and 3 to protect their life

and liberty from the hands of respondent Nos.4 and 5.

Learned counsel for the petitioners has submitted that

the marriage of the petitioners was solemnized on 23.2.2009.

Certificate (Annexure P-3) in this regard has been issued by

Gurudwara Sri Nirankari Darbar, Sector 21, Chandigarh. He has

further submitted that the petitioners have moved a representation to
Crl.Misc.No.M- 5297of 2009 (O&M) -2-

Senior Superintendent of Police, Jalandhar ( Annexure P-5) but no

action has been taken so far.

Accordingly, without expressing any opinion on the merits

of the case, Senior Superintendent of Police, Jalandhar-respondent

No.2 is directed to look into the representation made by the

petitioners (Annexure P-5) and if required, necessary protection be

provided to them.

Petition stands disposed of in the above terms.

(SABINA)
JUDGE
February 25, 2009
anita