High Court Punjab-Haryana High Court

Raj Kaur And Another vs State Of Punjab And Others on 25 May, 2009

Punjab-Haryana High Court
Raj Kaur And Another vs State Of Punjab And Others on 25 May, 2009
      In the High Court of Punjab and Haryana at Chandigarh


                         Criminal Misc. No.M-14452 of 2009 (O&M)
                         Date of decision: 25.5.2009


Raj Kaur and another

                                                        ......Petitioners

                         Versus



State of Punjab and others

                                                   .......Respondents


CORAM: HON'BLE MRS. JUSTICE SABINA


Present:   Mr.Karanjit Singh , Advocate,
           for the petitioners.

                  ****


SABINA, J.

Raj Kaur and Gurpreet Singh-petitioners have filed this

petition under Section 482 of the Code of Criminal Procedure for

issuance of directions to respondents No. 2 and 3 to protect their life

and liberty from the hands of respondent Nos. 4 to 8.

Learned counsel for the petitioners has submitted that

the marriage of the petitioners was solemnized on 16.5.2009.

Photographs in this regard are annexed as Annexure P-3. He has

further submitted that the petitioners have moved a representation to

Senior Superintendent of Police, Tarn Taran ( Annexure P-4) but no

action has been taken so far.

Accordingly, without expressing any opinion on the merits

of the case, Senior Superintendent of Police, Tarn Taran-respondent
Criminal Misc. No.M-14452 of 2009 (O&M) -2-

No.2 is directed to look into the representation made by the

petitioners (Annexure P-4) and if required, necessary protection be

provided to them.

Petition stands disposed of in the above terms.

(SABINA)
JUDGE
May 25, 2009
anita