High Court Punjab-Haryana High Court

Mandip Kaur And Another vs State Of Punjab And Others on 24 March, 2009

Punjab-Haryana High Court
Mandip Kaur And Another vs State Of Punjab And Others on 24 March, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                   Crl. Misc. No. M-8193 of 2009


                                       Date of decision: March 24, 2009


Mandip Kaur and another
                                                             ..... Petitioners

             Versus

State of Punjab and others
                                                          ..... Respondents



Present:     Mr. N.S. Sodhi, Advocate for the petitioners.

                                ****


S.S. SARON, J.

The petitioners have solemnized their marriage amongst themselves on

20.3.2009 at Gurdawara Singh Sabha, Sant Baba Kehar Singh Nagar, Moga Road,

Kot Ise Khan (Distt. Moga) according to Sikh rites. They are now living as husband

and wife. The marriage certificate (Annexure P3) and the photographs (Annexures

P4 to P6) showing the solemnization of marriage have been placed on record.

It is submitted that both the petitioners are major. The date of birth of

petitioner No.1 as per her matriculation certificate (Annexure P1) is 1.1.1988. The

date of birth of petitioner No.2 as per his driving licence (Annexure P2) is 10.3.1987.

The marriage that has been solemnized by the petitioners is not to the liking of the

parents (respondents No.4 and 5) of petitioner No.1 as it has been solemnized against

their wishes. The petitioners therefore apprehend danger to their life and liberty.

Both the petitioners are present in Court and are identified by their

counsel. It is submitted by petitioner No.1 that she has solemnized her marriage with

petitioner No.2 of her own free will and without any kind of pressure or undue

influence.

Crl. Misc. No. M-8193 of 2009 [2]

Keeping in view the facts and circumstances, the criminal miscellaneous

petition is disposed of with a direction to respondents No.2 and 3 that in case the

petitioners approach any of them setting out their grievances as have been made in the

present petition, the same would be looked into by them independently and in

accordance with law.

(S.S. SARON)
JUDGE
March 24, 2009
amit