High Court Punjab-Haryana High Court

Payal Sharma & Another vs State Of Punjab & Others on 10 August, 2009

Punjab-Haryana High Court
Payal Sharma & Another vs State Of Punjab & Others on 10 August, 2009
Criminal Misc. No. M-21701 of 2009                   1


IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH

                                 Criminal Misc. No. M-21701 of 2009
                                 Date of decision: August 10, 2009


Payal Sharma & another                         -Petitioners

             Versus

State of Punjab & others                       -Respondents

Coram Hon’ble Mr. Justice Rajan Gupta

Present: Mr. LM Gulati, Advocate, for
the petitioners.

Rajan Gupta, J.(Oral)

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 copy of School Certificate Annexure P-1 & copy of

passport Annexure P-2 as proof of their age and marriage-certificate,

Annexure P-3 besides photograph as proof of the marriage. Counsel

further submits that a representation (Annexure P-4 ) was made to the

Senior Superintendent of Police, Ludhiana, respondent No.2 bringing to his

notice that the petitioners have married and feared threat to their life and

liberty from respondent No.4.

Notice of motion to official respondents.

On asking of the Court, Mr. Shilesh Gupta, DAG, Punjab

accepts notice.

Criminal Misc. No. M-21701 of 2009 2

After hearing counsel for the parties, the instant petition is

disposed of with a direction to the Senior Superintendent of

Police,Ludhiana to look into the representation, Annexure P-4 preferred by

the petitioners and take appropriate steps in the facts and circumstances of

the case.

[Rajan Gupta]
Judge
August 10, 2009.

‘ask’