High Court Punjab-Haryana High Court

Rashmi Sharma And Another vs State Of Haryana And Others on 3 July, 2008

Punjab-Haryana High Court
Rashmi Sharma And Another vs State Of Haryana And Others on 3 July, 2008
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH

                                  Criminal Misc. No. M-16156 of 2008
                                  Date of decision:- 3.7.2008

Rashmi Sharma and another                                 ...Petitioners.

                           Versus

State of Haryana and others                               ...Respondents.

CORAM: HON’BLE MR. JUSTICE RAJESH BINDAL

Present: Mr. Yash Dev Kaushik, Advocate
for the petitioners.

RAJESH BINDAL J.

Learned counsel for the petitioners submits that the petitioners

have married against the consent of the family members of petitioner No.1

and for that they apprehend danger to their lives. They have also moved an

application to the Superintendent of Police, Rewari.

In case an application is submitted, the Superintendent of

Police, Rewari, may look into the same and in case the facts stated therein

are found to be correct and any danger to the life and liberty of the

petitioners is found, he shall provide necessary protection to the petitioners.

The petition is disposed of.

July 3, 2008                                        (RAJESH BINDAL)
ritu-II                                                  JUDGE