IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Criminal Miscellaneous No. M-20322 of 2008
Date of Decision: August 12, 2008
Soni & Another
.....PETITIONER(S)
VERSUS
State of Haryana & Others
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. G.S. Sandhu, Advocate, for the
petitioners.
. . .
AJAI LAMBA, J (Oral)
It has been pleaded that the petitioners
being of legally marriageable age, got married as per
their wishes. The marriage, however, has been
solemnized against the desires of respondent No.5. The
petitioners are now being threatened by the said
respondent.
The petition be treated as a representation/ complaint. Station House Officer,
Police Station, City, Jhajjar, is directed to have an
enquiry conducted into the facts given out in the
petition. The enquiry be conducted within 15 days of
receipt of a copy of this order. In case the perception
of threat of the petitioners is found reasonable,
Crl. Misc. No. M-20322 of 2008 [2]
appropriate steps would be taken to ensure protection
of their life and liberty.
It is further directed that in case any
complaint or FIR has been lodged in regard to the
issues pleaded or raised in this petition, first an
enquiry be conducted so as to verify the allegations
made in the petition and only thereafter proceed with
the enquiry or investigation of the case.
Disposed of with the above directions.
(AJAI LAMBA)
August 12, 2008 JUDGE
avin