High Court Punjab-Haryana High Court

Sarabjit Kaur And Another vs State Of Punjab And Others on 19 January, 2009

Punjab-Haryana High Court
Sarabjit Kaur And Another vs State Of Punjab And Others on 19 January, 2009
      In the High Court of Punjab and Haryana at Chandigarh

                        Crl.Misc.No.M-1452 of 2009 (O&M)
                        Date of decision: 19 .01.2009


Sarabjit Kaur and another
                                                     ......Petitioners

                        Versus


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


CORAM: HON'BLE MRS. JUSTICE SABINA


Present:   Mr.S.S.Tiwana, Advocate,
           for the petitioners.

                 ****


SABINA, J.

CRM No.2521 of 2009

Application is allowed.

The petitioners are exempted from filing the certified

copies of Annexures P-1 to P-3 and permission for placing on record

original photographs as Annexure P-2.

Crl.Misc.No.M-1452 of 2009

Sarabjit Kaur and Anokh Singh-petitioners have filed this

petition under Section 482 of the Code of Criminal Procedure for

issuance of directions to respondents No. 1 to 3 to protect their life

and liberty from the hands of respondent No4.

Learned counsel for the petitioners has submitted that

the marriage of the petitioners was solemnized on 5.1.2009.

Certificate (Annexure P-1) in this regard has been issued by

Gurudwara Ka Bagh, Akali Bunga Nihang Singha, Khuda Ali Sher,
Crl.Misc.No.M-1452 of 2009 (O&M) -2-

U.T.Chandigarh. The petitioners had no opportunity to approach

respondent No.2 for seeking protection to their life and liberty as they

are being chased by respondent No.4, who do not approve their

marriage.

Accordingly, without expressing any opinion on the merits

of the case, in case the petitioners approach Senior Superintendent

of Police, Patiala-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, provide them protection for their life and

liberty.

Petition stands disposed of.

(SABINA)
JUDGE
January 19, 2009
anita