CRM No. M-19902 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-19902 of 2009 (O&M)
Date of decision: 24.7.2009
Priyanka Singla & another ...Petitioners
Versus
The State of Punjab & others ...Respondents
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. G.S. Jaswal, Advocate, for the petitioners.
Rajan Gupta, J.
The petitioners have filed this petition under Section 482
Cr.P.C. for protection of their life and liberty.
Learned counsel for the petitioners contends that the
petitioners are major and have married against the wishes of their
parents. They have placed on record Annexures P-2 & P-3, as proof of
their age. He further submits that the petitioners have married and
feared threat to their life and liberty from respondents No.5 to 7.
Notice of motion to official respondents.
On asking of the Court Mr. Shailesh Gupta, DAG, Punjab
accepts notice on behalf of State of Punjab.
After hearing counsel for the parties, the instant petition is
disposed of with a direction to the Senior Superintendent of Police,
Sangrur to look into the representation, if any, preferred by the
CRM No. M-19902 of 2009 2
petitioners and take appropriate steps in the facts and circumstances of
the case.
(RAJAN GUPTA)
JUDGE
July 24, 2009
‘rajpal’