High Court Punjab-Haryana High Court

Sania Suri And Another vs State Of Punjab And Others on 5 May, 2009

Punjab-Haryana High Court
Sania Suri And Another vs State Of Punjab And Others on 5 May, 2009
      In the High Court of Punjab and Haryana at Chandigarh

                        Crl.Misc.No.M- 12321 of 2009 (O&M)
                        Date of decision: 5.5.2009


Sania Suri and another
                                                       ......Petitioners

                         Versus


State of Punjab and others
                                                   .......Respondents


CORAM: HON'BLE MRS. JUSTICE SABINA


Present:   Mr.L.M.Gulati, Advocate,
           for the petitioners.

                 ****


SABINA, J.

CRM No. 22727 of 2009

Application is allowed.

The petitioners are exempted from filing the certified

copies of Annexures P-1 to P-4

Crl.Misc.No.M- 12321 of 2009

Sania Suri and Amritpal Singh-petitioners have filed this

petition under Section 482 of the Code of Criminal Procedure for

issuance of directions to respondents No. 2 to 3 to protect their life

and liberty from the hands of respondent Nos.4 to 6.

Learned counsel for the petitioners has submitted that

the marriage of the petitioners was solemnized on 2.5.2009.

Certificate (Annexure P-3) in this regard has been issued

byGurudwara Shri Nanak Darbar, Kalka. He has further submitted

that the petitioners have moved a representation to Senior
Crl.Misc.No.M- 12321 of 2009 (O&M) -2-

Superintendent of Police, Amritsar ( Annexure P-4) but no action has

been taken so far.

Accordingly, without expressing any opinion on the merits

of the case, Senior Superintendent of Police, Amritsar-respondent

No.2 is directed to look into the representation made by the

petitioners (Annexure P-4) and if required, necessary protection be

provided to them.

Petition stands disposed of in the above terms.

(SABINA)
JUDGE

May 05, 2009
anita