IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Crl.M. No. M- 26843 of 2009 (O&M)
Date of decision : 23.9.2009.
...
Nishi @ Shazia Khan and another
................ Petitioners
vs.
State of Haryana and others
.................Respondents
Coram: Hon'ble Mr. Justice K.C. Puri
Present: Sh. Gaurav Kathuria, Advocate
for the petitioners.
...
K.C. Puri, J. (Oral)
The case of the petitioners is that they are major and have
contracted marriage on 19.9.2009. The marriage certificate and the
photographs evidencing marriage have been placed on the file. It is
alleged that they apprehend danger from respondent No. 4. To seek
redressal of their grievance, they have submitted representation dated
20.9.2009 ( Annexure P-8) to the S.P., Palwal.
Notice of motion to Advocate General, Haryana.
On the asking of the Court, Sh. Madan Gupta, Senior Deputy
Advocate General, Haryana, who is present in Court, accepts notice.
Without commenting on the age of the petitioners and
validity of the marriage, directions are given to S.P., Palwal, to decide
the representation of the petitioners (Annexure P-8) within one month
from today, keeping in view the threat perception to the petitioners.
Crl.M. No. M- 26843 of 2009 -2-
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.
( K.C. Puri )
23.9.2009. Judge
chugh