High Court Punjab-Haryana High Court

Monika And Another vs State Of Haryana And Others on 21 April, 2011

Punjab-Haryana High Court
Monika And Another vs State Of Haryana And Others on 21 April, 2011
       In the High Court of Punjab and Haryana, at Chandigarh.


                   Criminal Misc. No. M-11848 of 2011

                       Date of Decision: 21.4.2011


Monika and Another
                                                                 ...Petitioners
                                   Versus
State of Haryana and Others
                                                              ...Respondents


CORAM:      HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.



Present:    Shri Sunil Kumar Tandon, Advocate for the petitioners.



Kanwaljit Singh Ahluwalia, J. (Oral)

Petitioners-Monika and Sohan Lal are present in the Court.

Monika has stated that she is a student of M.Com. She has further stated

that she was born on 22.8.1990. It is further stated by the petitioners that

they have solemnized marriage according to their own volition against the

wishes of their parents. The petitioners seek protection to their life and

pray that they may not be harmed by those who have not accepted their

marriage.

Issue notice of motion.

On asking of the Court, Shri Anoop Sharma, Assistant Advocate

General, Haryana, accepts notice on behalf of respondents No.1 to 3. A

copy of the petition has been supplied to him.

Respondent No.2-Senior Superintendent of Police, District Ambala,

is directed to assess threat perception to the petitioners and if required,

ensure necessary vigil that no harm is caused to the life of the petitioners.

With the observations made above, the present petition is disposed

of.

A copy of this order, duly attested by the Special Secretary of this

Court, be furnished to Shri Anoop Sharma, Assistant Advocate General,

Haryana, for onward transmission and compliance.

(Kanwaljit Singh Ahluwalia)
Judge
April 21, 2011
kadyan