IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No. M-23331 of 2009 (O&M)
Date of decision: 24.8.2009
Ramandeep Kaur and another
.. Petitioners
v.
State of Punjab and others
.. Respondents
CORAM: HON'BLE MR. JUSTICE RAJESH BINDAL
Present: Mr. DPS Randhawa, Advocate for the petitioners.
...
Rajesh Bindal J.
Prayer made in the present petition is for protection of life and liberty
of the petitioners, who had married against the consent of their parents. Both the
parties are present in Court. The petitioners have appended a copy of Marriage
Certificate (Annexure P3) issued by Gurudwara Damdama Sahib Patasahi Chavi
Jandali Khurd. As per copy of passport (Annexure P1), the date of birth of
petitioner No. 1 is 16.8.1986 and she was more than 18 years of age on the date of
marriage which, according to the petitioners, was solemnised on 10.8.2009. They
are apprehending their arrest and also harassment by the police and family
members of petitioner No. 1, as they were not agreeable to the marriage.
Learned counsel for the petitioners contends that both the petitioners
are major and have married against the wishes of their parents and as such they are
fearing threat to their life and liberty.
Accordingly, the instant petition is disposed of with the direction to
Senior Superintendent of Police, Nawanshahr that in case the petitioners move an
application before the aforesaid authority to provide protection of their life and
liberty, the same shall be considered and if required, necessary protection be
provided to the petitioners. This order may not be treated as a seal of this Court on
the marriage of the parties.
(Rajesh Bindal)
Judge
24.8.2009
mk