CRM No. M-9065 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-9065 of 2009 (O&M)
Date of decision: 31.03.2009
Sandeep Kaur and another ...Petitioners
Versus
The State Punjab & others ...Respondents
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. ADS Sukhija, 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-4. He further
submits that the petitioners have feared threat to their life and liberty
from respondents No.4 & 5.
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 Senior
Superintendent of Police, Faridkot is directed to ensure that no harm is
caused to the petitioners at the hands of respondents No.4 & 5. He shall
CRM No. M-9065 of 2009 2
also provide adequate security to them if circumstances so warrant.
Disposed of in the terms indicated above.
(RAJAN GUPTA)
JUDGE
March 31, 2009
‘rajpal’