IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Criminal Miscellaneous No. M-20325 of 2008
Date of Decision: August 12, 2008
Manpreet Kaur & Another
.....PETITIONER(S)
VERSUS
State of Punjab & Others
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. Vivek Salathia, Advocate, for
the petitioners.
. . .
AJAI LAMBA, J (Oral)
It has been pleaded that the petitioners
being of legally marriageable age, got married as per
their wishes. The marriage, however, has been
solemnized against the desires of respondent Nos.4 to
6. The petitioners are now being threatened by the said
respondents.
The petition be treated as a representation/ complaint. Station House Officer, Police Station, B Division, District Amritsar, is
directed to have an enquiry conducted into the facts
given out in the petition. The enquiry be conducted
within 15 days of receipt of a copy of this order. In
case the perception of threat of the petitioners is
Crl. Misc. No. M-20325 of 2008 [2]
found reasonable, appropriate steps would be taken to
ensure protection of their life and liberty.
It is further directed that in case any
complaint or FIR has been lodged in regard to the
issues pleaded or raised in this petition, first an
enquiry be conducted so as to verify the allegations
made in the petition and only thereafter proceed with
the enquiry or investigation of the case.
Disposed of with the above directions.
(AJAI LAMBA)
August 12, 2008 JUDGE
avin