IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No. M-23249 of 2009 (O&M)
Date of decision: 24.8.2009
Manpreet Kaur and another
.. Petitioners
v.
State of Punjab and others
.. Respondents
CORAM: HON'BLE MR. JUSTICE RAJESH BINDAL
Present: Ms. Hemlata Prashar, 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. The petitioners have appended a copy of Marriage
Certificate (Annexure P3) issued by Gurudwara Shri Guru Ravidas Sabha. As per
certificate (Annexure P1), issued by the Punjab School Education Board, the date
of birth of petitioner No. 1 is 13.11.1989 and she was more than 18 years of age on
the date of marriage which, according to the petitioners, was solemnised on
19.8.2009. 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, Ludhiana that in case the petitioners move an
application before the aforesaid authority to provide protection of their life and
liberty, the same shall be considered and if required, necessary protection be
provided to the petitioners. This order may not be treated as a seal of this Court on
the marriage of the parties.
(Rajesh Bindal)
Judge
24.8.2009
mk