Criminal Misc. No. M-21752 of 2009 1
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Criminal Misc. No. M-21752 of 2009
Date of decision: August 11, 2009
Santosh & another -Petitioners
Versus
State of Haryana & others -Respondents
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. NK Malhotra, Advocate, for
the petitioners.
Rajan Gupta, J.(Oral)
The petitioners have filed this petition under Section 482
Cr.P.C. for protection of their life and liberty.
Mr. Malhotra contends that the petitioners are major and have
married against the wishes of their parents. They have placed on record
affidavit of petitioner No.1, Annexures P-1 & School Certificate of
petitioner No.2, Annexure P-2 in support of their age and marriage-
certificate, Annexure P-4 besides photographs, Annexure P-3. Counsel
further submits that a representation (Annexure P-5 ) was made to the
Senior Superintendent of Police,Bhiwani bringing to his notice that the
petitioners have married and feared threat to their life and liberty from
respondents No._.
Notice of motion to official respondents.
On asking of the Court, Mr. Tarun Aggarwal, Sr. DAG,
Haryana accepts notice.
Criminal Misc. No. M-21752 of 2009 2
After hearing counsel for the parties, the instant petition is
disposed of with a direction to respondent No.2 to look into the
representation, Annexure P-5 preferred by the petitioners and take
appropriate steps in the facts and circumstances of the case.
[Rajan Gupta]
Judge
August 11, 2009.
‘ask’