High Court Punjab-Haryana High Court

Rajwinder Kaur And Another vs State Of Punjab And Others on 13 January, 2009

Punjab-Haryana High Court
Rajwinder Kaur And Another vs State Of Punjab And Others on 13 January, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                                       Crl. Misc No. M-916 of 2009
                                       Date of decision: 13.01.2009

Rajwinder Kaur and another
                                                           ....Petitioners

                                       V/s

State of Punjab and Others
                                                           ....Respondents.

BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. K.S. Sidhu, Advocate
for the petitioners.

RAJAN GUPTA J. (ORAL)

Learned counsel for the petitioners contends that petitioners

have married of their own free will and both are major. He has placed on

record certificates Annexures P-1 and P-2, in support of the proof of age.

Learned counsel further submits that marriage was duly performed in

Gurudwara Akalgarh Sahib Bari Karoran, Mohali. Marriage certificate

Annexure P-4, has also been placed on record. Learned counsel further

submits that petitioners apprehend threats to their life at the hands of

respondent Nos. 4 to 6.

In the facts and circumstances of the case, Senior

Superintendent of Police, Bathinda is directed to ensure that no harm is

caused to the petitioners. It is further directed that Senior Superintendent of

Police, Bathinda may provide adequate security to the petitioners if the

circumstances so warrant.

The petition stands disposed of accordingly.

13.01.2009                                                 (RAJAN GUPTA)
Ajay                                                          JUDGE