Sarla And Another vs State Of Haryana And Others on 13 November, 2009

0
42
Punjab-Haryana High Court
Sarla And Another vs State Of Haryana And Others on 13 November, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                          AT CHANDIGARH.

                                   Criminal Misc. No.M-31943 of 2009 (O&M)

                                   Date of Decision: 13.11.2009.

Sarla and another
                                                    ....Petitioners

               Versus

State of Haryana and others
                                                     ...Respondents

CORAM : Hon'ble Mr. Justice Rajesh Bindal

Present:-      Mr. Namit Sharma, 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. Petitioners have appended Copy of Ration
Card (Annexure P-1), Marriage Certificate (Annexure P-3) issued by Arya Samaj
Mandir, 2164 Jamuna Bajar, Delhi and photographs of marriage (Annexures P-5
and P-6). The marriage was solemnised on 16.10.2009 They are apprehending
their arrest and also harassment by the police and family members of petitioner
No.1, as they were not agreeable to the marriage.

Accordingly, the instant petition is disposed of with the direction to
Superintendent of Police, Panipat 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.



                                                 (RAJESH BINDAL)
13.11.2009                                             JUDGE
Reema
 

LEAVE A REPLY

Please enter your comment!
Please enter your name here