IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
Criminal Misc. No.M-25443 of 2009 (O&M)
Date of Decision: 10.9.2009.
Kiran Kaur and another
....Petitioners
Versus
State of Punjab and others
...Respondents
CORAM : Hon'ble Mr. Justice Rajesh Bindal
Present:- Mr. R.B. Gupta, Advocate
for the petitioners.
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.
The petitioners are present in person in Court. Petitioners have appended a
copy of Marriage Certificate (Annexure P-4) issued by Sivananda Divine Mission
(Gurukul) Regd. 67, Industrial Area, Phase-I, Chandigarh, affidavit and
photographs of marriage (Annexure P-3). The marriage was solemnised on
8.9.2009. 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.
Accordingly, the instant petition is disposed of with the direction to
Senior Superintendent of Police, Sangrur that in case the petitioners move an
application before the aforesaid authority to provide protection to their life and
liberty, the same shall be considered and if required, necessary protection be
provided to the petitioners. This order may not be treated as a seal of the Court
on the marriage of the parties.
(RAJESH BINDAL)
10.9.2009 JUDGE
Reema