IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No.M-14439 of 2011 (O&M)
Date of decision: 11th May, 2011
Richa Batra and another
... Petitioners
Versus
State of Punjab and others
... Respondents
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA
Present: Ms. Suresh Saran, Advocate for the petitioners.
KANWALJIT SINGH AHLUWALIA, J. (ORAL)
Petitioners namely Richa Batra and Sunil Kumar are present
in the Court. Richa Batra has stated that she has obtained a degree in
Masters of Business Administration (Finance) and that she was born on
18th January, 1987. It is further stated by the petitioners that they have
solemnized marriage according to their own volition against the wishes of
their parents. The petitioners seek protection to their life and pray that
they may not be harmed by those who have not accepted their marriage.
Issue notice of motion to respondents No.1 to 3 only. On the
asking of Court, Mr. Mehardeep Singh, Deputy Advocate General,
Punjab, accepts notice on their behalf. A copy of the petition has been
supplied to him and he has gone through the contents of the same.
Respondent No.2-Commissioner of Police, Ludhiana is
directed to assess threat perception to the petitioners and if required,
ensure necessary vigil that no harm is caused to their life.
Criminal Misc. No. M-14439 of 2011 (O&M) 2
With the observations made above, present petition is
disposed of.
A copy of this order, duly attested by the Special Secretary of
this Court, be supplied to counsel for the State for onward transmission
and compliance.
[KANWALJIT SINGH AHLUWALIA]
JUDGE
May 11, 2011
rps