High Court Punjab-Haryana High Court

Parampreet Kaur And Another vs State Of Punjab And Others on 6 October, 2009

Punjab-Haryana High Court
Parampreet Kaur And Another vs State Of Punjab And Others on 6 October, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                          AT CHANDIGARH.

                                    Criminal Misc. No.M-27790 of 2009 (O&M)

                                    Date of Decision: 6.10.2009.

Parampreet Kaur and another
                                                      ....Petitioners

               Versus

State of Punjab and others
                                                       ...Respondents

CORAM : Hon'ble Mr. Justice Rajesh Bindal

Present:-      Mr. A.P. Kaushal, 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.
The petitioners are present in person in Court. Petitioners have appended
Marriage Certificate Annexures P-4 issued by Adhaytmik Arya Samaj Mission,
Chandigarh. As per certificate Annexure P-1 issued by Punjab School Education
Board, the date of birth of petitioner No. 1 is 22.9.1987 and she was more than
18 years of age on the date of marriage which according to the petitioners was
soelmnised on 27.9.2009. 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, Fatehgarh Sahib 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)
6.10.2009                                                JUDGE
Reema