Crl. Misc. No. M-20794 of 2009 1
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Crl. Misc. No. M-20794 of 2009
Date of decision: July 31, 2009
Navdeep Kaur & another -Petitioners
Versus
State of Punjab & others -Respondents
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. GBS Dhillon, Advocate, for the petitioners.
Rajan Gupta, J.(Oral)
The petitioners have filed this petition under Section 482
Cr.P.C. for protection of their life and liberty.
Learned counsel for the petitioners contends that the petitioners
are major and have married against the wishes of their parents. They have
placed on record copies of documents, Annexures P-1 & P-2 as proof of
their age and marriage-certificate, Annexure P- 3 besides photographs,
Annexure P-4. Counsel further submits that a representation (Annexure P-
5 ) was made to the Senior Superintendent of Police, Kapurthala bringing to
his notice that the petitioners have married and feared threat to their life and
liberty from respondents No.5 to 7.
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 instant petition is
disposed of with a direction to the Senior Superintendent of Police,
Crl. Misc. No. M-20794 of 2009 2
Kapurthala 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
July 31, 2009.
‘ask’