IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Criminal Misc. No. M-21749 of 2009
Date of decision: August 11, 2009
Jupinder Jeet Pal Singh & another -Petitioners
Versus
State of Punjab & others -Respondents
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. Salil Bali, Advocate, for the petitioners.
Rajan Gupta, J.(Oral)
The petitioners have filed this writ petition under Section 482
Cr.P.C. seeking protection, as they apprehend danger to their life and
liberty at the hands of respondents No.4 and his family members.
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. Shilesh Gupta, DAG, Punjab
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 Senior Superintendent of Police, Jalandhar/respondent No.2
to look into the representation, Annexure P-6 preferred by the petitioners
and take appropriate steps in the facts and circumstances of the case.
[Rajan Gupta]
Judge
August 11, 2009.
‘ask’