High Court Punjab-Haryana High Court

Rajinder Kaur & Another vs State Of Punjab & Others on 26 November, 2009

Punjab-Haryana High Court
Rajinder Kaur & Another vs State Of Punjab & Others on 26 November, 2009
Criminal Misc. No. M-33408 of 2009                   1


           IN THE HIGH COURT OF PUNJAB & HARYANA AT
                       CHANDIGARH

                           Criminal Misc. No. M-33408 of 2009
                           Date of decision: November 26, 2009


Rajinder Kaur & another                        -Petitioners

             Versus

State of Punjab & others                       -Respondents

Coram Hon’ble Mr. Justice Rajan Gupta

Present: Mr. Amit Dhawan, Advocate, for
the petitioners.

Rajan Gupta, J.(Oral)

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 School Certificates, Annexures P-1 & P-2 as proof of their

age and photographs, Annexure P-3 as proof of their marriage. Counsel

further submits that a representation (Annexure P-4 ) was made to the

Senior Superintendents of Police, Kapurthala and also to the Senior

Superintendent of Police, Jalandhar by the petitioners, bringing to their

notice that the petitioners have married and feared threat to their life and

liberty from respondents No. 6 & 7.

Notice of motion to official respondents.

On asking of the Court, Mr. Shilesh Gupta, DAG, Punjab

accepts notice.

Criminal Misc. No. M-33408 of 2009 2

After hearing counsel for the parties, the instant petition is

disposed of with a direction to respondents No. 2 & 3 to look into the

representation, Annexure P-4 preferred by the petitioners and take

appropriate steps in the facts and circumstances of the case.

[Rajan Gupta]
Judge
November 26, 2009.

‘ask’