High Court Punjab-Haryana High Court

Sarita Sahota And Another + vs State Of Punjab And Others on 17 July, 2008

Punjab-Haryana High Court
Sarita Sahota And Another + vs State Of Punjab And Others on 17 July, 2008
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH

                                Criminal Misc. No.M-17725 of 2008
                                Date of decision:- 17.7.2008

Sarita Sahota and another                                 +...Petitioners.

                          Versus

State of Punjab and others                                ...Respondents.

CORAM: HON’BLE MR. JUSTICE RAJESH BINDAL

Present: Mr. A.S. Manaise, Advocate
for the petitioners.

RAJESH BINDAL J.

Learned counsel for the petitioners submits that the petitioners

have married against the consent of the family members of petitioner No.1

and for that they apprehend danger to their lives. They have also moved an

application to the Senior Superintendent of Police, Jalandhar.

In case an application is submitted, the Senior Superintendent

of Police, Jalandhar, may look into the same and in case the facts stated

therein are found to be correct and any danger to the life and liberty of the

petitioners is found, he shall provide necessary protection to the petitioners.

The petition is disposed of.

July 17, 2008                                       (RAJESH BINDAL)
ritu-II                                                  JUDGE