High Court Punjab-Haryana High Court

Jyoti Thakral & Another vs State Of Haryana & Others on 18 August, 2009

Punjab-Haryana High Court
Jyoti Thakral & Another vs State Of Haryana & Others on 18 August, 2009
Criminal Misc. No. M-22587 of 2009                   1


IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH

                                 Criminal Misc. No. M-22587 of 2009
                                 Date of decision: August 18, 2009


Jyoti Thakral & another                        -Petitioners

             Versus

State of Haryana & others                      -Respondents
Coram        Hon'ble Mr. Justice Rajan Gupta

Present:     Mr. AS Sivia, Advocate, for the petitioners.


Rajan Gupta, J.(Oral)


The petitioners have filed this petition under Section 482

Cr.P.C. for protection of their life and liberty.

Learned counsel for the petitioners contends that the petitioners

are major and have married against the wishes of their parents. They have

placed on record School Certificates, Annexures P-1 & P-2 as proof of their

age and marriage-certificate, Annexure P-4 besides photographs, Annexure

P-3. Counsel further submits that a representation (Annexure P-5 ) was

made to the Superintendent of Police, Hisar bringing to his notice that the

petitioners have married and feared threat to their life and liberty from

respondents No.4 to 6.

Notice of motion to official respondents.

On asking of the Court, Mr. Tarun Aggarwal, Sr. DAG,

Haryana accepts notice.

After hearing counsel for the parties, the instant petition is

disposed of with a direction to the Superintendent of Police, Hisar to look
Criminal Misc. No. M-22587 of 2009 2

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 18, 2009.

‘ask’