High Court Punjab-Haryana High Court

Pooja And Another vs State Of U.T. Chandigarh And … on 23 June, 2011

Punjab-Haryana High Court
Pooja And Another vs State Of U.T. Chandigarh And … on 23 June, 2011
           IN THE PUNJAB AND HARYANA HIGH COURT
                       AT CHANDIGARH


                                     Crl. Misc. No.M-19228 of 2011(O&M)
                                       Date of Decision: 23.06.2011

Pooja and another
                                                                 ...Petitioners
                                    Versus

State of U.T. Chandigarh and others
                                                                ..Respondents

CORAM: Hon'ble Mr. Justice Rajesh Bindal

Present:     Mr. Ashish Bakshi, Advocate for the petitioners.
                                      .....
RAJESH BINDAL, J.

The present petition is disposed of with the direction to Senior
Superintendent of Police, Chandigarh 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 petitioners.

(RAJESH BINDAL)
JUDGE
23.06.2011
sharmila