IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No. M-22628 of 2009 (O&M)
Date of decision: 2.9.2009
Kimi and another
.. Petitioners
v.
State of Punjab and others
.. Respondents
CORAM: HON'BLE MR. JUSTICE RAJESH BINDAL
Present: Mr. Sandeep S. Majithia, Advocate for the petitioners.
Mr. A. S. Brar, Senior Deputy Advocate General, Punjab.
Mr. R. C. Chaudhary, Advocate for respondent No. 4.
..
Rajesh Bindal J.
Prayer made in the present petition is for protection of life and liberty
of the petitioners, who had married against the consent of their parents. Both the
parties are present in Court. The petitioners have appended a copy of Marriage
Certificate (Annexure- P3) issued by Manav Sanskar Jagriti Mission, Chandigarh.
As per certificate (Annexure- P1) issued by Punjab School Education Board, the
date of birth of petitioner No. 1 is 21.7.1990 and she was more than 18 years of
age on the date of marriage, which according to the petitioners was solemnised on
11.2.2009. They are apprehending their arrest and also harassment by the police
and family members of petitioner No. 1, as they were not agreeable to the
marriage.
Learned counsel for the petitioners contends that both the petitioners
are major and have married against the wishes of their parents and as such they are
fearing threat to their life and liberty.
Parents of both the petitioners are also present in Court. Petitioner
No. 1 did not want to talk with her parents and even refused to meet them.
Accordingly, interim direction issued on 28.8.2009 regarding
providing protection to the petitioners is made absolute.
(Rajesh Bindal)
Judge
2.9.2009
mk