IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Criminal Misc. -M No. 12687 of 2009 (O&M)
Date of decision : May 07, 2009
Mamta and another
....Petitioners
versus
State of Haryana and others
....Respondents
Coram: Hon'ble Mr. Justice Pritam Pal
Present : Mr. DR Bansal, Advocate for the petitioners
Pritam Pal,J. (Oral)
Petitioners have filed this petition under section 482 of the
Code of Criminal Procedure for protection of their life and liberty.
Learned counsel for the petitioners contends that the petitioners
are major and have married to each other. He further contends that no case
is registered against any of the petitioners at the instance of respondent nos.
3 and 4. Now they apprehend danger to their lives at the hands of
respondent Nos. 3 and 4.
Notice of motion to respondent Nos. 1 to 2 only.
On the asking of the Court, Mr. Vikas Chaudhary, AAG
Haryana accepts notice on behalf of aforesaid respondents. Copy of the
petition has been given to the learned State counsel.
After hearing the learned counsel for the parties and going
through the material placed on the file, this petition is disposed of with a
Criminal Misc. -M No. 12687 of 2009 (O&M) -2-
direction that Superintendent of Police,Kurukshetra respondent no. 1 shall
look into the matter and take an appropriate action, if so required, in
accordance with law.
( Pritam Pal )
May 07, 2009 Judge
'dalbir'