High Court Punjab-Haryana High Court

Manpreet Kaur And Another vs State Of Punjab And Others on 29 May, 2009

Punjab-Haryana High Court
Manpreet Kaur And Another vs State Of Punjab And Others on 29 May, 2009
      In the High Court of Punjab and Haryana at Chandigarh

                         Crl.Misc.No.M- 15218 of 2009 (O&M)
                         Date of decision: 29.5.2009


Manpreet Kaur and another
                                                       ......Petitioners

                         Versus


State of Punjab and others
                                                     .......Respondents


CORAM: HON'BLE MRS. JUSTICE SABINA


Present:   Mr.J.S.Dadwal, Advocate,
           for the petitioners.

           ****


SABINA, J.

Manpreet Kaur and Jagmeet Singh Sekhon-petitioners

have filed this petition under Section 482 of the Code of Criminal

Procedure for issuance of directions to respondents No.1 to 3 to

protect their life and liberty from the hands of respondent Nos. 4 to 6.

Learned counsel for the petitioners has submitted that

the marriage of the petitioners was solemnized on 24.5.2009.

Certificate (Annexure P-3) in this regard has been issued by Arya

Samaj Mandir, Sector 56, Palsora, Chandigarh . He has further

submitted that the petitioners have moved a representation to Senior

Superintendent of Police, Ludhiana ( Annexure P-5) but no action

has been taken so far.

Accordingly, without expressing any opinion on the merits

of the case, Senior Superintendent of Police, Ludhiana-respondent

No.2 is directed to look into the representation made by the
Crl.Misc.No.M- 15218 of 2009 (O&M) -2-

petitioners (Annexure P-5) and if required, necessary protection be

provided to them.

Petition stands disposed of in the above terms.

(SABINA)
JUDGE
May 29, 2009
anita