IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
Criminal Misc. No.M-22949 of 2009 (O&M)
Date of Decision: 25.8.2009.
Liveleen Her and another
....Petitioners
Versus
State of Punjab and others
...Respondents
CORAM : Hon'ble Mr. Justice Rajesh Bindal
Present:- Mr. Vikram Sheoran, 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.
Both the parties are present in Court. Petitioners have appended a copy of
Marriage Certificate (Annexure P-3) issued by Adhaytmik Arya Samaj Mission,
Chandigarh. As per certificate Annexure P-1 issued by the Punjab School
Education Board, the date of birth of petitioner No.1 is 5.11.1983 and she was
more than 18 years of age on the date of marriage which according to the
petitioners was solemnised on 18.8.2009. 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.
Accordingly, the instant petition is disposed of with the direction to
Senior Superintendent of Police, Kapurthala 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)
25.8.2009 JUDGE
Reema