High Court Punjab-Haryana High Court

Meetu & Gaurav Kumar vs State Of Punjab & Others on 15 May, 2009

Punjab-Haryana High Court
Meetu & Gaurav Kumar vs State Of Punjab & Others on 15 May, 2009
Criminal Misc. No. M-13481 of 2009                    1



           IN THE HIGH COURT OF PUNJAB & HARYANA AT
                           CHANDIGARH

                           Criminal Misc. No. M-13481 of 2009
                           Date of decision: May 15, 2009


Meetu & Gaurav Kumar                   -Petitioners

             Versus

State of Punjab & others               -Respondents

Coram Hon’ble Mr. Justice Rajan Gupta

Present: Mr. Balkar Singh, Advocate, for the petitioners.

Rajan Gupta, J.(Oral)

The petitioners have filed this petition under Section 482

Cr.P.C. seeking protection of their life and liberty.

Counsel contends that both the petitioners are major and have

married each other against the wishes of their parents. They have placed on

record Annexures P-1 & P-2 in support of their age and marriage

certificate, Annexure P-4 besides photographs Annexure P-3. They

apprehend threat to their life and liberty from respondents No. 4 to 7.

Counsel submits that the petitioners have also made a representation,

Annexure P-5 to the Senior Superintendent of Police,Nawanshahr in this

regard.

Notice of motion to official respondents.

On asking of the Court,Mr. Shilesh Gupta, DAG, Punjab

accepts notice.

After hearing counsel for the parties, the petition is disposed of
Criminal Misc. No. M-13481 of 2009 2

with a direction to the Senior Superintendent of Police, Nawanshahr/

respondent No. 2 to look into the representation, Annexure P-5 preferred

by the petitioners and take appropriate steps in the facts and circumstances

of the case.

[Rajan Gupta]
Judge
May 15, 2009.

‘ask’