High Court Punjab-Haryana High Court

Preeti Sooden And Another vs State Of Punjab And Others on 20 November, 2009

Punjab-Haryana High Court
Preeti Sooden And Another vs State Of Punjab And Others on 20 November, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                          AT CHANDIGARH.

                                   Criminal Misc. No.M-32900 of 2009 (O&M)

                                   Date of Decision: 20.11.2009.

Preeti Sooden and another
                                                    ....Petitioners

               Versus

State of Punjab and others
                                                     ...Respondents

CORAM : Hon'ble Mr. Justice Rajesh Bindal

Present:-      Mr. S.S. Swaich, Advocate
               for the petitioners.

RAJESH BINDAL J.

                        ****

Prayer made in the present petition is for protection of life and
liberty of the petitioners, who had married against the consent of their parents.
Both the parties are present in Court. Petitioners have appended certificates
(Annexures P-1 and P-2) and Marriage Certificate (Annexure P-3) issued by
Maharshi Dayanand Manav Jagriti Vaidik Sewa Sanstha Office, H.No. 3408,
Sector 15-D Chandigarh and photographs of marriage (Annexure P-4). The
marriage was solemnised on 18.11.2009. They are apprehending their arrest
and also harassment by the police and family members of petitioner No.1, as
they were not agreeable to the marriage.

Accordingly, the instant petition is disposed of with the direction to
Senior Superintendent of Police, Khanna 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 parties.



                                                 (RAJESH BINDAL)
20.11.2009                                             JUDGE
Reema