High Court Punjab-Haryana High Court

Mandeep And Another vs State Of Punjab And Others on 10 March, 2009

Punjab-Haryana High Court
Mandeep And Another vs State Of Punjab And Others on 10 March, 2009
      In the High Court of Punjab and Haryana at Chandigarh

                      Crl.Misc.No.M- 6768 of 2009 (O&M)
                      Date of decision: 10.3.2009


Mandeep and another
                                                     ......Petitioners

                       Versus


State of Punjab and others
                                                   .......Respondents


CORAM: HON'BLE MRS. JUSTICE SABINA


Present:   Mr.Gopal Sharma, Advocate,
           for the petitioners.

                      ****


SABINA, J.

CRM No. 12539 of 2009

Application is allowed.

The petitioners are exempted from filing the certified

copies of Annexures P-1 to P-4

Crl.Misc.No.M-6768 of 2009

Mandeep Kaur and Gurdeep Singh-petitioners have filed

this petition under Section 482 of the Code of Criminal Procedure for

issuance of directions to respondent Nos. 1 to 5 to protect their life

and liberty from the hands of respondent Nos. 6 to 10.

Learned counsel for the petitioners has submitted that

the marriage of the petitioners was solemnized on 6.3.2009.

Certificate (Annexure P-3) in this regard has been issued by

Gurudwara Sri Gobindersar Sahib, Kurukshetra. He has further

submitted that the petitioners have moved a representation to Senior
Crl.Misc.No.M- 6768 of 2009 (O&M) -2-

Superintendent of Police, Khanna ( Annexure P-4) but no action has

been taken so far.

Accordingly, without expressing any opinion on the merits

of the case, Senior Superintendent of Police, Khanna-respondent

No.2 is directed to look into the representation made by the

petitioners (Annexure P-4) and if required, necessary protection be

provided to them.

Petition stands disposed of in the above terms.

(SABINA)
JUDGE
March 10, 2009
anita