CRM No. M-25630 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-25630 of 2009 (O&M)
Date of decision: 11.9.2009
Sonia Rani and another ...Petitioners
Versus
State of Haryana and others ...Respondents
CORAM: HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Vaneet Soni, Advocate, for the petitioners.
Rajan Gupta, J (oral).
The petitioners have filed this petition under Section 482
Cr.P.C. for protection of their life and liberty.
Learned counsel for the petitioners contends that the
petitioners are major and have married against the wishes of their
parents. They have placed on record copies of their matriculation
certificates Annexures P-1 & P-2, as proof of their age and also
marriage certificate, Annexure P-3. He further submits that a
representation (Annexure P-6) was made to the Senior Superintendent
of Police, Kurukshetra bringing to his notice that the petitioners have
married and feared threat to their life and liberty from respondents No.4
to 6.
Notice of motion to official respondents.
On asking of the Court Mr. Tarun Aggarwal, Senior DAG,
Haryana accepts notice.
CRM No. M-25630 of 2009 2
After hearing counsel for the parties, the instant petition is
disposed of with a direction to the Senior Superintendent of Police,
Kurukshetra to look into the representation, Annexure P-6, preferred by
the petitioners and take appropriate steps in the facts and circumstances
of the case.
A copy of this order be given to the counsel for the
petitioners under the signatures of the Court Secretary.
(RAJAN GUPTA)
JUDGE
September 11, 2009
‘rajpal’