High Court Punjab-Haryana High Court

Mandeep Kaur And Another vs State Of Punjab And Others on 21 January, 2009

Punjab-Haryana High Court
Mandeep Kaur And Another vs State Of Punjab And Others on 21 January, 2009
 CRM No. M-1840 of 2009                         1



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

                                 CRM No. M-1840 of 2009
                                 Date of decision: 21.01.2009

Mandeep Kaur and another                             ...Petitioners

                          Versus

State of Punjab and others                           ...Respondents


CORAM:       HON'BLE MR. JUSTICE RAJAN GUPTA

Present:     Mr. G.S. Sandhu, 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, Annexure P-1 & P-2 respectively and marriage-certificate,

Annexure P-3. He further submits that a representation was made to the

Senior Superintendent of Police, Patiala bringing to his notice that the

petitioners have married and feared threat to their life and liberty from

respondent No.4 to 7.

Notice of motion to official respondents.

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

accepts notice.

After hearing counsel for the parties, the Senior
CRM No. M-1840 of 2009 2

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

caused to the petitioners at the hands of respondents No.4 to 7. He shall

also provide adequate security to them if circumstances so warrant.

Disposed of in the terms indicated above.

(RAJAN GUPTA)
JUDGE
January 21, 2009
‘rajpal’