High Court Punjab-Haryana High Court

Rajni And Another vs State Of Punjab And Others on 16 February, 2009

Punjab-Haryana High Court
Rajni And Another vs State Of Punjab And Others on 16 February, 2009
       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH

                                  Crl. Misc No. M-4432 of 2009
                                  Date of decision : 16.02.2009


Rajni and another
                                                         ....Petitioners

                                        V/s


State of Punjab and others
                                                         ....Respondents.

BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA

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

RAJAN GUPTA J. (ORAL)

The petitioners have filed this petition under Section 482

Cr.P.C. for issuance of directions to respondents Nos. 2 to 4 seeking

protection of their life and liberty.

Counsel contends that both the petitioners are major and have

married each other against the wishes of their parents. They have placed on

record Annexures P-1 and P-2, as proof of their age. They apprehend threat

to their life and liberty from respondents Nos. 5 to 8. Counsel submits that

the petitioners have also made a representation (Annexure P-5) to the Senior

Superintendent of Police, Ludhiana to this effect.

Notice of motion.

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

accepts notice on behalf of State of Punjab.

In the facts and circumstances of the case, the petition is

disposed of with a direction to the Senior Superintendent of Police,

Ludhiana to ensure that no harm is caused to the petitioners at the hands of

the aforesaid respondents. He may provide them adequate security, if the
Crl. Misc No. M-4432 of 2009 -2-

circumstances so warrant.

16.02.2009                     (RAJAN GUPTA)
Ajay                              JUDGE