High Court Punjab-Haryana High Court

Salonia And Another vs State Of Punjab & Others on 31 March, 2009

Punjab-Haryana High Court
Salonia And Another vs State Of Punjab & Others on 31 March, 2009
 CRM No. M-9083 of 2009                        1



    IN THE HIGH COURT FOR THE STATES OF PUNJAB &
              HARYANA AT CHANDIGARH.

                                 CRM No. M-9083 of 2009 (O&M)
                                 Date of decision: 31.03.2009

Salonia and another                                 ...Petitioners

                              Versus

State of Punjab & others                            ...Respondents


CORAM:       HON'BLE MR. JUSTICE RAJAN GUPTA

Present:     Mr. Samuel Gill, Advocate, for the petitioners.

Rajan Gupta, J.

The petitioners have filed this petition under Section 482

Cr.P.C. for protection of their life and liberty.

Learned counsel for the petitioners contends that the

petitioners are major and have married against the wishes of their

parents. They have placed on record Annexures P-1 & P-2 , as proof of

their age and also marriage certificate, Annexure P-3. He further

submits that the petitioners have feared threat to their life and liberty

from respondents No.3 to 13.

Notice of motion to official respondents.

On asking of the Court Mr. Shailesh Gupta, DAG, Punjab

accepts notice.

After hearing counsel for the parties, the Superintendent of

Police, Pathankot is directed to ensure that no harm is caused to the

petitioners at the hands of respondents No.3 to 13. He shall also provide
CRM No. M-9083 of 2009 2

adequate security to them if circumstances so warrant.

Disposed of in the terms indicated above.

(RAJAN GUPTA)
JUDGE
March 31, 2009
‘rajpal’