IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Criminal Misc.-M No.31929 of 2011 (O&M)
Date of Decision: October 19, 2011
Maninder Kaur & another
...Petitioners
Versus
State of Punjab & others
...Respondents
CORAM: HON'BLE MR.JUSTICE RANJIT SINGH
1. Whether Reporters of local papers may be allowed to see the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?
Present: Mr.R.K.Arya, Advocate,
for the petitioners.
*****
RANJIT SINGH, J.
The petitioners are seeking protection for their life and
liberty as they have married against the wishes of their parents. The
couple is present in the court.
The petition is disposed of with a direction to the Senior
Superintendent of Police, Pathankot to look into the complaint of the
petitioners and in case he finds that there is any threat to their life
and liberty, he will take appropriate action on the said complaint.
Senior Superintendent of Police, Pathankot would be at
liberty to ask the petitioners to reimburse the cost of protection in
case it is required to be provided to the petitioners.
The present order, however, shall not be deemed to be
proof qua the factum/validity of their matrimonial alliance.
October 19, 2011 ( RANJIT SINGH ) ramesh JUDGE