High Court Punjab-Haryana High Court

Mandeep Kumari And Another vs State Of Punjab And Others on 6 January, 2009

Punjab-Haryana High Court
Mandeep Kumari And Another vs State Of Punjab And Others on 6 January, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH



                          Criminal Misc. -M No. 83 of 2009 (O&M)
                          Date of decision : January 06, 2009


Mandeep Kumari and another
                                             ....Petitioners
                          versus

State of Punjab and others
                                             ....Respondents


Coram:       Hon'ble Mr. Justice Pritam Pal


Present :    Mr. JS Thind, 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.

4 to 8. Now they apprehend danger to their lives at the hands of

respondent Nos. 4 to 8.

Notice of motion to respondent Nos. 1 to 3 only.

On the asking of the Court, Mr. KD Sachdeva, DAG Punjab

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. 83 of 2009 (O&M) -2-

direction that Senior Superintendent of Police, Amritsar respondent no. 3

shall look into the matter and take an appropriate action, if so required, in

accordance with law.



                                                      ( Pritam Pal )
January 06, 2009                                            Judge
  'dalbir'