High Court Punjab-Haryana High Court

Monika Sharma And Another vs State Of Punjab And Others on 21 November, 2011

Punjab-Haryana High Court
Monika Sharma And Another vs State Of Punjab And Others on 21 November, 2011
CRM NO. M-35117 OF 2011 (O&M)                           -1-



    IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                  CHANDIGARH


                           CRM NO. M-35117 OF 2011 (O&M)
                           DECIDED ON : 21.11.2011


Monika Sharma and another
                                           ...Petitioners

          versus


State of Punjab and others
                                           ...Respondents


CORAM : HON'BLE MR. JUSTICE K. C. PURI



Present : Petitioners in person
          along with their counsel
          Mr. Vipul Aggarwal, Advocate.


K. C. PURI, J. (ORAL)

The case of the petitioners is that they are major and

have contracted marriage on 11.11.2011. The marriage

certificate and the photographs evidencing marriage have been

placed on the file. It is alleged that they apprehend danger from

respondents No. 4 to 6. To seek redressal of their grievance, they

have submitted representation dated 17.11.2011 (Annexure P-6)

to the Commissioner of Police, Amritsar.

Notice of motion to Advocate General, Punjab.

On the asking of the Court, Ms. Simsi Dhir Malhotra,

AAG, Punjab, who is present in Court, accepts notice.

CRM NO. M-35117 OF 2011 (O&M) -2-

Without commenting on the age of the petitioners and

validity of the marriage, directions are given to the Commissioner

of Police, Amritsar, to decide the representation of the petitioners

(Annexure P-6) within one month from today, keeping in view

the threat perception to the petitioners.

However, it is made clear that in case any criminal

case is pending against the petitioners, this order shall not debar

the respondents to proceed with.

The petition stands disposed of.

NOVEMBER 21, 2011                             (K. C. PURI)
shalini                                         JUDGE