CRM No. M-6576 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-6576 of 2009 (O&M)
Date of decision: 6.3.2009
Kawaldeep Kaur and another ...Petitioners
Versus
State of Punjab and others ...Respondents
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. G.S. Verma, Advocate, for the petitioners.
Rajan Gupta, J.
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. The counsel has placed on record age-proof certificates of the
petitioners, Annexure P-1 & P-2 respectively and marriage-certificate,
Annexure P-3. He further submits that a representation (Annexure P-3)
was made to the Senior Superintendent of Police, Batala 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. Shailesh Gupta, DAG, Punjab
accepts notice.
After hearing counsel for the parties, the Senior
CRM No. M-6576 of 2009 2
Superintendent of Police, 4 to 6 is directed to ensure that no harm is
caused to the petitioners at the hands of respondents No.4 to 6. He shall
also provide adequate security to them if circumstances so warrant.
Disposed of in the terms indicated above.
(RAJAN GUPTA)
JUDGE
March 06, 2009
‘rajpal’