High Court Punjab-Haryana High Court

Kulwinder Kaur And Another vs State Of Punjab & Others on 6 February, 2009

Punjab-Haryana High Court
Kulwinder Kaur And Another vs State Of Punjab & Others on 6 February, 2009
  CRM No. M-3642 of 2009                             1

     IN THE HIGH COURT FOR THE STATES OF PUNJAB &
               HARYANA AT CHANDIGARH.

                                 CRM No. M-3642 of 2009
                                 Date of decision: 6.2.2009

Kulwinder Kaur and another                               ...Petitioners
                                Versus
State of Punjab & others                                 ...Respondents

CORAM:       HON'BLE MR. JUSTICE RAJAN GUPTA

Present:     Mr. Tribhawan Singla, 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, Annexures P-1 & P-2 respectively.

Notice of motion to official respondents.

On asking of the Court Mr. Shailesh Gupta, DAG, Punjab

accepts notice on behalf of respondents No.1 to 3.

After hearing counsel for the parties, the Senior

Superintendent of Police, Barnala is directed to ensure that no harm is

caused to the petitioners at the hands of respondent No.4. He shall also

provide adequate security to them if circumstances so warrant.

Disposed of in the terms indicated above.




                                                    (RAJAN GUPTA)
February 06, 2009                                        JUDGE
'rajpal'