IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Criminal Misc.-M No.29973 of 2011 (O&M)
Date of Decision: September 30, 2011
Puneet & another
...Petitioners
Versus
State of Punjab & others
...Respondents
CORAM: HON'BLE MR.JUSTICE RANJIT SINGH
1. Whether Reporters of local papers may be allowed to see the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?
Present: Mr.Subhash Chander Aggarwal,
for the petitioners.
*****
RANJIT SINGH, J.
The petitioners are seeking protection for their life and
liberty as they have married against the wishes of their parents. The
couple is present in the court.
The petition is disposed of with a direction to the Senior
Superintendent of Police, Moga to look into the complaint of the
petitioners and in case he finds that there is any threat to their life
and liberty, he will take appropriate action on the said complaint.
Senior Superintendent of Police, Moga would be at liberty
to ask the petitioners to reimburse the cost of protection in case it is
required to be provided to the petitioners.
September 30, 2011 ( RANJIT SINGH ) ramesh JUDGE