In the High Court of Punjab and Haryana at Chandigarh
Crl.Misc.No.M- 15832 of 2009 (O&M)
Date of decision: 4.6.2009
Kamaljit Kaur and another
......Petitioners
Versus
State of Haryana and others
.......Respondents
CORAM: HON'BLE MRS. JUSTICE SABINA
Present: Mr.Rajeev Anand, Advocate,
for the petitioners.
****
SABINA, J.
Kamaljit Kaur and Davinder Deep Singh-petitioners have
filed this petition under Section 482 of the Code of Criminal
Procedure for issuance of directions to respondents No.1 to 3 to
protect their life and liberty from the hands of respondent Nos. 4 to 6.
Learned counsel for the petitioners has submitted that
the marriage of the petitioners was solemnized on 2.6.2009.
Certificate (Annexure P-3) in this regard has been issued by
Dayanand Vedic Social Welfare organisation. He has further
submitted that the petitioners have moved a representation to
S.H.O., Shahzadpur, District Ambala ( Annexure P-5) but no action
has been taken so far.
Accordingly, without expressing any opinion on the
Crl.Misc.No.M- 15832 of 2009 (O&M)
merits of the case, in case the petitioners approach Superintendent
of Police, Ambala-respondent No.2, for protection of their life and
liberty then he is directed to look into the representation made by the
petitioners and if required, necessary protection be provided to them.
Petition stands disposed of in the above terms.
(SABINA)
JUDGE
June 04, 2009
anita