IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
****
Criminal Misc. No. M- 18376 of 2008
Date of Decision:24-07-2008
Pinky and another
…..Petitioners
vs.
State of Punjab and others
…..Respondents
Coram:- HON’BLE MR. JUSTICE RAJESH BINDAL
Present: Ms.Kirandeep Kaur, Advocate for the petitioners
****
RAJESH BINDAL J.
Learned counsel for the petitioners submits that the petitioners
have married against the consent of the family members of petitioner No. 1
and for that they apprehend danger to their lives. They have also moved an
application to the Senior Superintendent of Police, Chandigarh.
In case an application is submitted, the Senior Superintendent
of Police, Chandigarh, may look into the same and in case the facts stated
therein are found to be correct and any danger to the life and liberty of the
petitioners is found, he shall provide necessary protection to the petitioners.
The petition is disposed of.
( RAJESH BINDAL )
JUDGE
July 24, 2008
paramjit