High Court Punjab-Haryana High Court

Ruchika & Another vs State Of Punjab & Others on 24 October, 2008

Punjab-Haryana High Court
Ruchika & Another vs State Of Punjab & Others on 24 October, 2008
 IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                 Criminal Miscellaneous No. M-27867 of 2008
                              Date of Decision: October 24, 2008


Ruchika & Another
                                                         .....PETITIONER(S)

                                 VERSUS


State of Punjab & Others
                                                        .....RESPONDENT(S)
                             .     .      .


CORAM:        HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -    Mr. G.S. Latheri, Advocate, for
              the petitioners.


                             .     .      .

AJAI LAMBA, J (Oral)



                It     has         been        pleaded        that        the

petitioners being of legally marriageable age, got

married as per their wishes. The marriage, however,

has been solemnized against the desires of respondent

No.4. The petitioners are now being threatened by the

said respondents.

The petition be treated as a

representation/ complaint. Respondent No.3, Station

House Officer, Police Station, Nangal Town, District

Ropar, is directed to have an enquiry conducted into

the facts given out in the petition. The enquiry be

conducted within 15 days of receipt of a copy of this

order. In case the perception of threat of the
Crl. Misc. No. M-27867 of 2008 [2]

petitioners is found reasonable, appropriate steps

would be taken to ensure protection of their life and

liberty.

It is further directed that in case any

complaint or FIR has been lodged in regard to the

issues pleaded or raised in this petition, first an

enquiry be conducted so as to verify the allegations

made in the petition and only thereafter proceed with

the enquiry or investigation of the case.

Disposed of with the above directions.



                                              (AJAI LAMBA)
October 24, 2008                                 JUDGE
avin