IN THE HIGH COURT FOR THE STATES OF PUNJAB AND HARYANA
AT CHANDIGARH
Crl.Misc.No.M-19021 of 2009 (O&M)
Date of decision : 21.7.2009
Parminder Kaur and another
... Petitioners
Versus
State of Punjab and others
...Respondents
CORAM : HON'BLE MR.JUSTICE RAJAN GUPTA
Present: Mr.J.S.Sandhu, Advocate for the petitioner.
Rajan Gupta, J. (Oral)
Crl.Misc.No.34941 of 2009
Allowed as prayed for. Hearing of the case is preponed to today.
Crl.Misc.No.M-19021 of 2009
The petitioners have filed this petition under Section 482 Cr.P.C.
for protection of their life and liberty.
Learned counsel for the petitioners contends that the petitioners
are major and have married against the wishes of their parents. They have
placed on record Annexures P-1 & P-2, as proof of their age and also marriage
certificate, Annexure P-3 . He further submits that a representation (Annexure
P-5 ) was made to the Senior Superintendent of Police, Mohali bringing to his
notice that the petitioners have married and feared threat to their life and liberty
from respondents No.4 to 13.
Notice of motion to official respondent.
On asking of the Court Mr.Shailesh Gupta, DAG, Punjab accepts
notice.
After hearing counsel for the parties, the instant petition is
disposed of with a direction to the Senior Superintendent of Police, Mohali to
look into the representation, Annexure P-5, preferred by the petitioners and
take appropriate steps in the facts and circumstances of the case.
[ Rajan Gupta ]
Judge
21.07.2009
sd