High Court Punjab-Haryana High Court

Shana Devi And Another vs State Of Punjab And Others on 13 May, 2011

Punjab-Haryana High Court
Shana Devi And Another vs State Of Punjab And Others on 13 May, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA
              AT CHANDIGARH


                       Criminal Misc. No. M-14841 of 2011 (O&M)
                       Date of Decision: 13.5.2011


Shana Devi and another

                                                             ....Petitioners

                                Versus

State of Punjab and others
                                                         .....Respondents

CORAM:      HON'BLE MR. JUSTICE NAWAB SINGH

Present:    Petitioner in person with Mr. K.D.S. Sodhi, Advocate.

NAWAB SINGH, J. (ORAL)

Notice of motion.

Mr. Sudhir Nehra, Additional Advocate General, Punjab ac-
cepts notice on behalf of respondents No.1 to 3-State.

Learned counsel for the petitioners contends that the petition-
ers, who are major, have married against the wishes of their parents on
May 10th, 2011 and they now apprehend danger to their lives at the hands
of respondents No.4 to 8. Reliance in this regard has been placed on Ma-
triculation Certificate, Marriage Certificate and photographs (Annexures
P-2, P-3 & P-4 respectively). It has been also contended that the petition-
ers have moved a representation (Annexure P-5) to the Commissioner of
Police, Jalandhar, in this regard.

In this view of the matter, the Commissioner of Police, Ja-
landhar, is directed to look into representation (Annexure P-5) and if there
is any substance in it, may proceed further, in accordance with law.

Disposed of.

(NAWAB SINGH)
JUDGE
13.5.2011
Ishwar