High Court Punjab-Haryana High Court

Manjit Kaur And Another vs State Of Punjab And Others on 13 July, 2009

Punjab-Haryana High Court
Manjit Kaur And Another vs State Of Punjab And Others on 13 July, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                          AT CHANDIGARH.

                                           CRM No.-M-18453 of 2009 (O&M)

                                           Date of Decision: 13.7.2009.

Manjit Kaur and another
                                                      ....Petitioners

               Versus

State of Punjab and others
                                                       ...Respondents

CORAM : Hon'ble Mr. Justice Rajesh Bindal

Present:-      Mr. Kunal Siag, Advocate
               for the petitioners.

RAJESH BINDAL, J.

Prayer made in the present petition is for protection of life and

liberty of the petitioners, who had married against the consent of their parents.

Both the parties are present in Court. Petitioners have appended a copy of

Marriage Certificate (Annexure P-3) issued by Sri Nirankari Darbar, Sector 21-B

Chandigarh. As per certificate Annexure P-1 issued by the Assistant, Passport

Office, Jalandhar, the date of birth of petitioner No.1 is 28.2.1985 and she was

more than 18 years of age on the date of marriage which according to the

petitioners was solemnised on 9.7.2009. They are apprehending their arrest and

also harassment by the police and family members of petitioner No.1, as they

were not agreeable to the marriage.

Learned counsel for the petitioners contends that both the

petitioners are major and have married against the wishes of their parents and

as such they are fearing threat to their life and liberty.

Accordingly, the instant petition is disposed of with the direction to

Senior Superintendent of Police, Hoshiarpur that in case the petitioners move an

application before the aforesaid authority to provide protection to their life and

liberty, the same shall be considered and if required, necessary protection be

provided to the petitioners.




                                                   (RAJESH BINDAL)
13.7.2009                                                JUDGE
Reema