High Court Punjab-Haryana High Court

Sakila And Another vs State Of Haryana And Others on 30 January, 2009

Punjab-Haryana High Court
Sakila And Another vs State Of Haryana And Others on 30 January, 2009
      In the High Court of Punjab and Haryana at Chandigarh

                        Crl.Misc.No.M-2838 of 2009 (O&M)
                        Date of decision: 30.01.2009


Sakila and another                                      ......Petitioners

                         Versus


State of Haryana and others                           .......Respondents


CORAM: HON'BLE MRS. JUSTICE SABINA

Present:     Mr.Rajesh Lamba, Advocate,
             for the petitioners.
                   ****

SABINA, J.

CRM No.5270-71 of 2009

Applications are allowed.

The petitioners are exempted from filing the certified

copies of Annexures P-1 and P-2. Annexures P-1 to P-3 are taken

on record.

Crl.Misc.No.M- 2838 of 2009

Sakila and Salim-petitioners have filed this petition under

Section 482 of the Code of Criminal Procedure for issuance of

directions to respondent Nos. 1 and 2 to protect their life

and liberty from the hands of respondent No. 3.

Learned counsel for the petitioners has submitted that

the marriage of the petitioners was solemnized on 28.1.2009.

Nikahnama (marriage certificate) in this regard has been annexed as

Annexure P-3. The petitioners have not filed any representation

before the police for seeking protection to their life and liberty as they

are being threatened by father of petitioner No.1, who does not approve
Crl.Misc.No.M-2838 of 2009 (O&M) -2-

their marriage.

Accordingly, without expressing any opinion on the merits

of the case, in case the petitioners approach Superintendent of

Police, Mewat-respondent No.2, for protection of their life and liberty

then he is directed to look into the representation made by the

petitioners and if required, necessary protection be provided to them.

Petition stands disposed of in the above terms.

(SABINA)
JUDGE
January 30, 2009
anita