In the High Court of Punjab & Haryana at Chandigarh
CRM No. M-27397 of 2009 (O&M)
Sarabjit Kaur and another ..... Petitioners
vs
State of Punjab and others ..... Respondents
Coram: Hon'ble Mr. Justice Rajesh Bindal Present: Mr. Dalip K. Kataria, Advocate, for the petitioners. Rajesh Bindal J.
Prayer made in the present petition is for protection of life and liberty
of the petitioners, who had married against the consent of their parents. Both the
parties are present in Court. The petitioners have appended a copy of Marriage
Certificate (Annexure P3) issued by Maharishi Dayanand Manav Jagriti Vaidik
Sewa Sanstha, Sector 15-D, Chandigarh. As per Certificate Annexure P1 issued by
the Government High School, Kandola Kalan, District Jalandhar, the date of birth
of petitioner no. 1 is 16.7.1982 and she was more than 18 years of age on the date
of the marriage which according to the petitioners was solemnised on 24.9.2009.
They are apprehending their arrest and also harassment by the police and family
members of petitioner no. 2, as they were not agreeable to the marriage.
Learned counsel for the petitioners contends that both the petitioners
are major and have married against the wishes of their parents and as such they are
fearing threat to their life and liberty.
Accordingly, the instant petition is disposed of with the direction to
Senior Superintendent of Police, Jalandhar, that in case the petitioners move an
application before the aforesaid authority to provide protection to their life and
liberty, the same shall be considered and if required, necessary protection be
provided to the petitioners. This order may not be treated as a seal of the Court on
the marriage of the parties.
25.9.2009 ( Rajesh Bindal) vs. Judge