In the High Court of Punjab and Haryana at Chandigarh
Crl.Misc.No.M-4431 of 2009 (O&M)
Date of decision: 16.2.2009
Neha Rani and another
......Petitioners
Versus
State of Haryana and others
.......Respondents
CORAM: HON'BLE MRS. JUSTICE SABINA
Present: Mr.Mohinder Kumar, Advocate,
for the petitioners.
****
SABINA, J.
CRM No. 8265 of 2009
Application is allowed.
The filing of certified copies of Annexures P-1 to P-5 is
dispensed with.
Crl.Misc.No.M- 4431 of 2009
Neha Rani and Rajesh-petitioners have filed this petition
under Section 482 of the Code of Criminal Procedure for issuance of
directions to respondent Nos. 1 to 5 to protect their life and liberty
from the hands of respondent Nos. 6 to 10.
Learned counsel for the petitioners has submitted that
the marriage of the petitioners was solemnized on 7.2.2009.
Certificate (Annexure P-3) in this regard has been issued by Arya
Samaj Mandir, Rajajipuram, Lucknow. He has further submitted that
the petitioners have moved a representation to Superintendent of
Crl.Misc.No.M-4431 of 2009 (O&M) -2-
Police, Gurgaon ( Annexure P-5) but no action has been taken so far.
Accordingly, without expressing any opinion on the merits
of the case, Superintendent of Police, Gurgaon-respondent No.2 is
directed to look into the representation made by the petitioners
(Annexure P-5) and if required, necessary protection be provided to
them.
Petition stands disposed of in the above terms.
(SABINA)
JUDGE
February 16, 2009
anita