In the Punjab and Haryana High Court, at Chandigarh.
Crl. Misc. No. M-17392 of 2008
Decided on July 15,2008.
Manju Kumari and another -- Petitioners
vs.
The State of Punjab and others --Respondents.
Present: Mr. B.S.BaliAdvocate, for the petitioners.
Rakesh Kumar Jain,J:
Counsel for the petitioners submits that the petitioners are
major and have married against the wishes of family members of petitioner
No.1 and for that, they apprehend danger to their lives. They have also
moved an application to the S.S.P, Ludhiana, to this effect.
After hearing counsel for the petitioners, it is directed that in
case, an application is moved to the S.S.P.concerned, he will look into the
same and if the facts stated in the application are found to be correct and
any danger to the lives and liberty of the petitioners is found, he shall
provide necessary protection to them.
This petition stands disposed of.
July 15,2008 (Rakesh Kumar Jain) RR Judge