High Court Punjab-Haryana High Court

Reshma Devi And Another vs State Of Punjab And Others on 14 October, 2009

Punjab-Haryana High Court
Reshma Devi And Another vs State Of Punjab And Others on 14 October, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                          AT CHANDIGARH.

                                    Criminal Misc. No.M-28890 of 2009 (O&M)

                                    Date of Decision: 14.10.2009.

Reshma Devi and another
                                                      ....Petitioners

               Versus

State of Punjab and others
                                                       ...Respondents

CORAM : Hon'ble Mr. Justice Rajesh Bindal

Present:-      Mr. R.C. Chaudhary, 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.
The petitioners are present in person in Court. Petitioners have appended
Marriage Certificate Annexures P-3 issued by Arya Smaja Samiti, Sector 32-C
Chandigarh. As per certificate Annexure P-1 issued by Punjab School Education
Board, the date of birth of petitioner No. 1 is 21.7.1987 and she was more than
18 years of age on the date of marriage which according to the petitioners was
soelmnised on 8.10.2009. 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, Mansa that in case the petitioners move an
application before the aforesaid authority to provide protection to 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 the Court
on the marriage of the parties.



                                                   (RAJESH BINDAL)
14.10.2009                                               JUDGE
Reema