High Court Punjab-Haryana High Court

Seema And Another vs State Of Haryana And Others on 20 August, 2009

Punjab-Haryana High Court
Seema And Another vs State Of Haryana And Others on 20 August, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                                 Crl. Misc No. M-22948 of 2009
                                 Date of decision : 20.08.2009

Seema and another
                                                          ....Petitioners

                                       V/s

State of Haryana and others
                                                          ....Respondents

BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. Amit Mehta, Advocate
for the petitioners.

RAJAN GUPTA J. (ORAL)

This is a petition for a direction to respondent No. 2 for

protection, as the petitioners apprehend danger to their life and liberty at the

hands of respondent No. 4. Petitioners claim to be major and legitimately

married to each other.

Notice of motion.

On the asking of Court, Mr. Gaurav Dhir, AAG Haryana

accepts notice.

Without expressing any opinion regarding the legitimacy of the

marriage of the petitioners, the petition is disposed of and it is directed that

respondent No. 2 may look into the representation Annexure P-3 preferred

by the petitioners and take appropriate decision in the facts and

circumstances of the case.

20.08.2009                                                (RAJAN GUPTA)
Ajay                                                         JUDGE