High Court Punjab-Haryana High Court

Pooja Rani And Another vs State Of Punjab And Others on 24 August, 2011

Punjab-Haryana High Court
Pooja Rani And Another vs State Of Punjab And Others on 24 August, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
              CHANDIGARH



                             Crl.Misc.No.M-25521 of 2011 (O&M)

                              Date of decision : 24.8.2011


Pooja Rani and another

                                                ....Petitioners
              Versus



State of Punjab and others

                                                ...Respondents


CORAM : HON'BLE MR.JUSTICE MAHESH GROVER
                  ....

Present : Ms.Maninder Kaur, Advocate
          for the petitioners.
                         .....

MAHESH GROVER, J.

Crl.Misc.No.45161 of 2011 is allowed.

This is a petition under Section 482 of the Code

of Criminal Procedure praying for directions to respondents No.2 to 4

to protect their life and liberty which is alleged to be in danger at the

hands of respondents No.5 and 6 on account of their having got

married against their parental consent.

Learned counsel for the petitioners contends that both the

petitioners are major. Regarding the age of petitioner No.2 only

affidavit has been filed. Since there are no means with this Court to

determine the age of the said petitioner, the Court does not wish to

comment upon the same and the factum that the petitioner No.2 is

major should also be verified by the respondent No.2.
Crl.Misc.No.M-25521 of 2011 (O&M) -2-

Even though this court is disinclined to entertain and to go

into such allegations, but at the same time it cannot be oblivious to

the fact that because of social friction and sectarian differences such

incidents are not entirely unheard of and prima facie the case also

appears to be covered by the observations of Supreme Court in Fiaz

Ahmed Ahanger & Ors. v. State of J & K 2009(3) R.A.J.692, which

are as under :-

“In such cases of intercaste or inter-religion marriage

the Court has only to be satisfied about two things :

(1) that the girl is above 18 years of age, in which

case, the law regards her as a major vide Section 3

of the Indian Majority Act, 1875. A major is

deemed by the law to know what is in his or her

welfare.

(2) The wish of the girl.

In the circumstances, we direct that nobody will

harass, threaten or commit any acts of violence or other

unlawful act on the petitioner, Chanchali Devi/Mehvesh

Anjum and the petitioner’s family members and they shall

not be arrested till further orders in connection with the

case in question. If they feel insecure, they can apply to

the police and, in such event, the police shall grant

protection to them.”

In view of this, the petition is disposed of with a direction

to respondent No.3 to look into the allegations as contained in the

petition personally and take necessary steps in accordance with law if
Crl.Misc.No.M-25521 of 2011 (O&M) -3-

the situation so warrants.

This order shall not be construed to be conferring the

legitimacy or authenticity to the factum of marriage having been

performed as well as the age, as the Court is clearly deprived of any

means to determine the aforesaid facts.

Copy of the petition along with a copy of this order be sent

to respondent No.3.

24.8.2011                                 (MAHESH GROVER)
                                              JUDGE
dss