High Court Punjab-Haryana High Court

Shamsheeda & Another vs State Of Haryana & Others on 2 March, 2009

Punjab-Haryana High Court
Shamsheeda & Another vs State Of Haryana & Others on 2 March, 2009
Crl. Misc. No. M-5715 of 2009          1


IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH

                                 Crl. Misc. No. M-5715 of 2009
                                 Date of decision: March 2, 2009


Shamsheeda & another                   -Petitioners

             Versus

State of Haryana & others              -Respondents
Coram        Hon'ble Mr. Justice Rajan Gupta

Present:     Mr. VK Gupta, Advocate, for the petitioners.


Rajan Gupta, J.(Oral)


The petitioners have filed this writ petition under Section 482

Cr.P.C. seeking protection of their life and liberty.

Counsel contends that both the petitioners are major and have

married each other against the wishes of their parents. They have placed on

record Annexures P-1 & P-2 in support of their age and marriage

certificate (Nikah Nama), Annexure P-3 besides photographs Annexure P5.

They apprehend threat to their life and liberty from respondents No. 4 & 5.

Counsel submits that the petitioners have also made a representation,

Annexure P-6 to the Superintendent of Police, Yamuna Nagar to this effect.

Notice of motion to official respondents.

On asking of the Court,Mr. Tarun Aggarwal, Senior DAG,

Haryana accepts notice.

After hearing counsel for the parties, the petition is disposed of

with a direction to the Superintendent of Police, Yamuna Nagar/respondent
Crl. Misc. No. M-5715 of 2009 2

No.2 to ensure that no harm is caused to the petitioners at the hands of the

aforesaid respondents. He may provide them adequate security, if the

circumstances so warrant.

[Rajan Gupta]
Judge
March 2, 2009.

‘ask’