High Court Punjab-Haryana High Court

Mandeep And Another vs State Of Punjab And Others on 27 July, 2011

Punjab-Haryana High Court
Mandeep And Another vs State Of Punjab And Others on 27 July, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA
              AT CHANDIGARH

                       Criminal Misc. No. M-22541 of 2011 (O&M)
                       Date of Decision: 27.7.2011

Mandeep and another
                                                                ....Petitioners
                                Versus
State of Punjab and others
                                                             .....Respondents

CORAM:      HON'BLE MR. JUSTICE NAWAB SINGH

Present:    Mr. Harinder Singh, Advocate
            for the petitioners.

NAWAB SINGH, J. (ORAL)

Notice of motion.

Mr. Sudhir Nehra, Addl. Advocate General, Punjab accepts no-
tice on behalf of respondents No.1 to 3-State.

Learned counsel for the petitioners contends that the petitioners,
who are major, have married against the wishes of their parents on July 25th,
2011 and they now apprehend danger to their lives at the hands of respon-
dents No.4 & 5. Reliance in this regard has been placed on copies of Educa-
tional Qualification Certificates, Photographs and Marriage Certificate (An-
nexure P-1 to P-4 respectively). It has been also contended that the petition-
ers have moved a representation (Annexure P-5) to the Senior Superinten-
dent of Police, Tarn Taran, in this regard.

In this view of the matter, the Senior Superintendent of Police,
Tarn Taran, is directed to look into representation (Annexure P-5) and if there
is any substance in it, may proceed further, in accordance with law.

Disposed of.

(NAWAB SINGH)
JUDGE
27.7.2011
Ishwar