High Court Punjab-Haryana High Court

Nisha Rani And Another vs U.T.Chandigarh And Others on 29 May, 2009

Punjab-Haryana High Court
Nisha Rani And Another vs U.T.Chandigarh And Others on 29 May, 2009
      In the High Court of Punjab and Haryana at Chandigarh

                         Crl.Misc.No.M-15234 of 2009 (O&M)
                         Date of decision: 29.5.2009


Nisha Rani and another
                                                        ......Petitioners

                         Versus


U.T.Chandigarh and others
                                                   .......Respondents


CORAM: HON'BLE MRS. JUSTICE SABINA


Present:   Mr.Krishan Singh, Advocate,
           for the petitioners.

                  ****


SABINA, J.

Nisha Rani and Sucha Singh-petitioners have filed this

petition under Section 482 of the Code of Criminal Procedure for

issuance of directions to respondents No.2 and 3 to protect their life

and liberty from the hands of respondent Nos. 4 to 6.

Learned counsel for the petitioners has submitted that

the marriage of the petitioners was solemnized on 24.5.2009.

Photographs in this regard are annexed as Annexure P-3. He has

further submitted that the petitioners have moved a representation to

Senior Superintendent of Police, Chandigarh ( Annexure P-4) but no

action has been taken so far.

Accordingly, without expressing any opinion on the merits

of the case, Senior Superintendent of Police, Chandigarh-

respondent No.2 is directed to look into the representation made by
Crl.Misc.No.M-15234 of 2009 (O&M) -2-

the petitioners (Annexure P-4) and if required, necessary protection

be provided to them.

Petition stands disposed of in the above terms.

(SABINA)
JUDGE
May 29, 2009
anita