IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No. M-19214 of 2008
Date of decision:- 1.8.2008
Khuspreet Kaur and another ...Petitioners.
Versus
State of Punjab and others ...Respondents.
CORAM: HON’BLE MR. JUSTICE RAJESH BINDAL
Present: Mr. N.S. Swaitch, Advocate
for the petitioners.
RAJESH BINDAL J.
Learned counsel for the petitioners submits that the petitioners
have married against the consent of the family members of petitioner No.1
and for that they apprehend danger to their lives.
In case an application for protection of life and liberty is
submitted, the Senior Superintendent of Police, Bathinda may look into the
same and in case the facts stated therein are found to be correct and any
danger to the life and liberty of the petitioners is found, he shall provide
necessary protection to the petitioners.
The petition is disposed of.
August 1, 2008 (RAJESH BINDAL) ritu-II JUDGE