IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
CRM-M- No. 19365 of 2011 (O&M)
Date of Decision : June 28, 2011
Ramba and another ...... Petitioners
Versus
State of U.T. Chandigarh and others ...... Respondents
****
CORAM : HON’BLE MR. JUSTICE ALOK SINGH
1. Whether reporters of local news papers may be allowed to see
judgement ?
2. To be referred to reporters or not ?
3. Whether the judgement should be reported in the Digest ?
Present : Mr. Manoj Kumar Pundir, Advocate,
for the petitioners.
****
Alok Singh, J (Oral)
Prayer in the present petition, filed under Section 482 Cr.P.C.,
is for the issuance of a direction to respondents No.2 and 3 to protect the
lives and liberty of the petitioners from respondents No.4 to 10. The
petitioners assert that they are majors and as there is no legal impediment,
they have got married. They have already moved a representation
(Annexure P-5) before the Senior Superintendent of Police, Chandigarh, for
protecting their lives and liberty.
Without adverting to the merits of the controversy, the present
petition is disposed of with a direction to the Senior Superintendent of
Police, Chandigarh, to take an appropriate action on the said representation
taking into consideration the validity of the marriage as well as the age of
the petitioners.
(Alok Singh)
Judge
June 28, 2011
Anand