IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Criminal Miscellaneous No. M-26279 of 2008
Date of Decision: October 04, 2008
Kanwaljit Kaur & Another
.....PETITIONER(S)
VERSUS
State of Punjab & Others
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. L.S. Sidhu, Advocate, for the
petitioners.
. . .
AJAI LAMBA, J (Oral)
It has been pleaded that the
petitioners being of legally marriageable age, got
married as per their wishes. The marriage, however, has
been solemnized against the desires of respondent Nos.4
and 5. The petitioners are now being threatened by the
said respondents.
The petition be treated as a representation/ complaint. Respondent No.3, Station House Officer, Police Station, Fatehgarh Churian, District Gurdaspur, is directed to have an enquiry
conducted into the facts given out in the petition. The
enquiry be conducted within 15 days of receipt of a
copy of this order. In case the perception of threat of
Crl. Misc. No. M-26279 of 2008 [2]
the petitioners is found reasonable, appropriate steps
would be taken to ensure protection of their life and
liberty.
It is further directed that in case any
complaint or FIR has been lodged in regard to the
issues pleaded or raised in this petition, first an
enquiry be conducted so as to verify the allegations
made in the petition and only thereafter proceed with
the enquiry or investigation of the case.
Disposed of with the above directions.
(AJAI LAMBA)
October 04, 2008 JUDGE
avin