IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
Criminal Misc. No.M-29435 of 2009 (O&M)
Date of Decision: 21.10.2009.
Sonia Sharma and another
....Petitioners
Versus
State of Punjab and others
...Respondents
CORAM : Hon'ble Mr. Justice Rajesh Bindal
Present:- Mr. Yogesh Kumar, Advocate
for the petitioners.
RAJESH BINDAL J.
****
Prayer made in the present petition is for protection of life and
liberty of the petitioners, who had married against the consent of their parents.
The petitioners are present in person in Court. Petitioners have appended
photographs of marriage as Annexure-P3 . As per certificate Annexure P-1
issued by Central Board of Secondary Education, the date of birth of petitioner
No. 1 is 11.5.1985 and she was more than 18 years of age on the date of
marriage which according to the petitioners was soelmnised on 4.9.2009 at
Gurudwara Biba Ji Nagar, Attari, District Amritsar. They are apprehending their
arrest and also harassment by the police and family members of petitioner No. 1,
as they were not agreeable to the marriage.
Learned counsel for the petitioners contends that both the
petitioners are major and have married against the wishes of their parents and
as such they are fearing threat to their life and liberty.
Accordingly, the instant petition is disposed of with the direction to
Senior Superintendent of Police, Amritsar that in case the petitioners move an
application before the aforesaid authority to provide protection to their life and
liberty, the same shall be considered and if required, necessary protection be
provided to the petitioners. This order may not be treated as a seal of the Court
on the marriage of the parties.
(RAJESH BINDAL)
21.10.2009 JUDGE
Reema