High Court Punjab-Haryana High Court

Mandeep Kaur & Another vs State Of Haryana & Others on 16 April, 2009

Punjab-Haryana High Court
Mandeep Kaur & Another vs State Of Haryana & Others on 16 April, 2009
Criminal Misc. No. M-7972 of 2009                            1


           IN THE HIGH COURT OF PUNJAB & HARYANA AT
                           CHANDIGARH

                          Criminal Misc. No. 18343 of 2009
                          Criminal Misc. No. M-7972 of 2009 (O & M)
                          Date of decision: April 16, 2009


Mandeep Kaur & another                        -Petitioners

             Versus

State of Haryana & others                     -Respondents
Coram        Hon'ble Mr. Justice Rajan Gupta

Present:     Mr. JS Virk, Advocate, for the petitioners
             Mr. Gourave Bhayyia, Advocate, for
             respondents No.3 & 4.

Rajan Gupta, J.(Oral)


Pursuant to order dated 21-3-2009 passed by this Court, an

application has been moved on behalf of the petitioners for placing on

record the additional facts in the instant petition.

The application is allowed. Annexure P7 is taken on record.

This is a petition seeking protection as the petitioners claim to

have married each other against the wishes of respondents No.3 & 4.

Counsel for the petitioners submits that now the petitioners apprehend

danger to their life and liberty at the hands of aforesaid respondents.

Learned counsel appearing for respondents No.3 & 4, however,

states that his clients have no objection to the marriage and they shall not

cause any harassment to the petitioners.

In view of the statement made by counsel for respondents No.3

& 4, nothing survives in the present petition. However, if the petitioners

still apprehend any danger to their life, they shall be at liberty to approach
Criminal Misc. No. M-7972 of 2009 2

the Superintendent of Police, Ambala, who shall look into their grievances

and take appropriate steps in the facts and circumstances of the case.

With the observations aforesaid, the petition stands disposed

of.

[Rajan Gupta]
Judge
April 16, 2009.

‘ask’