Criminal Misc. No.M-20203 of 2009 -1-
****
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No.M-20203 of 2009
Date of decision : 27.7.2009
Pooja and another .....Petitioners
Versus
D.G.P., Punjab and others ...Respondents
CORAM : HON'BLE MR. JUSTICE S. D. ANAND
Present: Mr. Gagan Pradeep S. Bal, Advocate
for the petitioners.
****
S. D. ANAND, J.
The petitioners (Pooja and Vikramjit Kumar) have applied to
this Court for protection from reprisal-related harm/onslaught at the hands
of respondents no. 4 to 10, who are parents and relations of petitioner
no.1.
The petitioners, in support of their plea having attained
majority, have placed on record their affidavits Annexure P-1 and
Annexure P-2 respectively according to which the date of birth of the
petitioner no.1 is 14.1.1987; whereas date of birth of petitioner no.2 is
17.10.1984. The affidavit supported averment made by the petitioners is
that they have entered into matrimonial alliance of their free volition.
Marriage ceremony was performed in Shivnadanda Divine Mission
(Gurukul) Regd. 67, Industrial Area, Phase-I, Chandigarh In support
thereof, the attention of this Court is drawn towards photographs
Annexures P-4 and P-5. The marriage certificate has been placed on
record as Annexure P-3.
Criminal Misc. No.M-20203 of 2009 -2-
****
Notice of motion.
On the asking of the Court, Mr. B.S.Sra, learned Additional
Advocate General, Punjab accepts notice on behalf of respondents No..1
and 2.
The respondent No. 2 shall ensure that the petitioners shall
have the similar constitutional protection which is available to all the
citizens of the country under Article 21 of the Constitution of India. The
reiteration of that obvious constitutional guarantee would not be inferred to
be an expression of opinion on the merits of the averments in the course of
the petition qua the factum/validity of their matrimonial alliance.
It will be for the learned State Counsel to communicate this
order to the Director General of Police, Punjab and the Senior
Superintendent of Police, Kapurthala forthwith. The Director General of
Police, Punjab and the Senior Superintendent of Police, Kapurthala shall
forthwith communicate this order to the S.H.O. of the Police Station/Police
Post concerned. The receipt of this order shall be noticed in the
Roznamcha maintained at the concerned Police Station/Police Post.
Disposed of accordingly.
Copy of the order be given to the learned State counsel under
the signatures of the Special Secretary.
July 27, 2009 (S. D. ANAND) Pka JUDGE