High Court Punjab-Haryana High Court

Nisha And Another vs State Of Haryana And Others on 10 August, 2009

Punjab-Haryana High Court
Nisha And Another vs State Of Haryana And Others on 10 August, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                          AT CHANDIGARH.

                                    Criminal Misc. No.M-21624 of 2009 (O&M)

                                    Date of Decision: 10.8.2009.
Nisha and another

                                                      ....Petitioners

               Versus

State of Haryana and others
                                                       ...Respondents

CORAM : Hon’ble Mr. Justice Rajesh Bindal

Present:- Ms. Sonal Datta, Advocate
for the petitioners.

RAJESH BINDAL J.

Prayer made in the present petition is for protection of life and
liberty of the petitioners, who had married against the consent of their parents.
Both the parties are present in Court. Petitioners have appended a copy of
Marriage Certificate (Annexure P-4) issued by Arya Samaj Mandir, Sector 56,
Palsora, Chandigarh. As per certificate Annexure P-1 issued by the Himachal
Pradesh Board of School Education, the date of birth of petitioner No.1 is
10.3.1987 and she was more than 18 years of age on the date of marriage which
according to the petitioners was solemnised on 4.8.2009. They are
apprehending their arrest and also harassment by the police and family
members of petitioner No.1, as they were not agreeable to the marriage.

Learned counsel for the petitioners contends that both the
petitioners are major and have married against the wishes of their parents and
as such they are fearing threat to their life and liberty.

Accordingly, the instant petition is disposed of with the direction to
Senior Superintendent of Police, Yamuna Nagar, that in case the petitioners
move an application before the aforesaid authority to provide protection to their
life and liberty, the same shall be considered and if required, necessary
protection be provided to the petitioners. This order may not be treated as a
seal of the Court on the marriage of the parties.





                                                   (RAJESH BINDAL)
10.8.2009                                                JUDGE
Reema