IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
CRM.M.No.18743/2011
Date of decision: 10.06.2011.
Shilpa and another
............Petitioners
v.
State of Punjab and others
............Respondents
Coram: Hon’ble Mr.Justice Jaswant Singh
Present: Mr.Yadwinder Singh,Advocate for the petitioners.
Jaswant Singh.J.(Oral)
Prayer in this petition under Section 482 Cr.P.C., is for
seeking protection to life and liberty of both the petitioners, who claim
themselves to be major and allegedly performed marriage on 8.6.2011
against the wishes of parents/relatives (respondent no. 4 to 8) of
petitioner no.1-wife. Having performed marriage against the wishes of
aforesaid respondents, now petitioners apprehend threat to their life at
the hands of said respondents. It is further stated that the couple is
residing at H.No.1492, Garden Colony, Kharar, District Mohali,
whereas respondents 4 to 8 are residents of H.No.385, Phase 3-B-1,
Mohali.
After hearing the learned counsel for the petitioners and
keeping in view the directions issued by the Hon’ble Supreme Court in
the case of Lata Singh v. State of U.P. And another, JT 2006(6) SC
173, the present petition is disposed of with a direction to petitioners to
present themselves before SSP Mohali, and to make a detailed
representation expressing therein their grievance and threat perception.
In case, any such representation is made, the SSP concerned shall look
into the matter personally and take appropriate action, if so warranted
in accordance with law.
Petition stands disposed of.
10.06.2011 (Jaswant Singh) joshi Judge