IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No. M-16051 of 2009.
Date of Decision : July 14, 2009.
Pooja w/o Pardeep d/o Shri Hoshiar Singh, and another.
...... Petitioners.
Versus.
State of Haryana, and others.
..... Respondents.
CORAM: HON’BLE MR. JUSTICE AUGUSTINE GEORGE MASIH.
Present:- Mr. G.S. Sandhu, Advocate,
for the petitioners.
AUGUSTINE GEORGE MASIH, J. (ORAL).
Counsel for the petitioners submits that the petitioners have got
married on 05.06.2009 with their own free will and without any force or
coercion. Since marriage between the petitioners is without the consent of
respondents No. 4, 5, and 6, they apprehend danger to their lives and liberty
from them as threats have already been given to them. He submits that the
petitioners would move an application before the Superintendent of Police,
Karnal-respondent No. 2, within three days i.e. on or before 17.07.2009 for
protection from respondents No. 4, 5, and 6 and the same be considered and
action be taken in accordance with law.
Without going into merit of the case nor making any comments
thereon, the present petition is disposed of with a direction to Superintendent
of Police, Karnal-respondent No. 2 to consider their representation, if
submitted by the petitioners on or before 17.07.2009 and take necessary steps
in accordance with law.
The present petition stands disposed of with above direction.
(AUGUSTINE GEORGE MASIH)
JUDGE
July 14, 2009.
sjks.