High Court Punjab-Haryana High Court

Suman Rani And Others vs State Of Haryana And Others on 18 March, 2009

Punjab-Haryana High Court
Suman Rani And Others vs State Of Haryana And Others on 18 March, 2009
     In the High Court of Punjab and Haryana at Chandigarh


                         Crl.Misc.No.M- 7499 of 2009 (O&M)

                         Date of decision: 18.3.2009


Suman Rani and others                                   ......Petitioners

                         Versus

State of Haryana and others                          .......Respondents


CORAM: HON'BLE MRS. JUSTICE SABINA


Present:   Mr.Vinay Kataria, Advocate,
           for the petitioner.

                  ****


SABINA, J.

Suman Rani and Gurcharan Singh-petitioners have filed

this petition under Section 482 of the Code of Criminal Procedure for

issuance of directions to respondent Nos. 1 to 3 to protect their life

and liberty from the hands of respondent Nos. 4 to 8.

Learned counsel for the petitioners has submitted that

the marriage of the petitioners was solemnized on 14.3.2009.

Certificate (Annexure P-3) in this regard has been issued by Arya

Samaj, Sector 16, Chandigarh. The petitioners have not filed any

representation before the police for seeking protection to their life

and liberty as they are being chased by the family members of

petitioner No.1, who do not approve their marriage.

Accordingly, without expressing any opinion on the merits

of the case, in case the petitioners approach Senior Superintendent

of Police, Karnal-respondent No.2, for protection of their life and
Crl.Misc.No.M- 7499 of 2009 (O&M) -2-

liberty then he is directed to look into the representation made by the

petitioners and if required, necessary protection be provided to them.

Petition stands disposed of in the above terms.

(SABINA)
JUDGE
March 18, 2009
anita