IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No. M-14829 of 2011 (O&M)
Date of Decision: 13.5.2011
Sunita Devi and another
....Petitioners
Versus
State of Punjab and others
.....Respondents
CORAM: HON'BLE MR. JUSTICE NAWAB SINGH
Present: Mr. Gourave Bhayyia, Advocate,
for the petitioners.
NAWAB SINGH, J. (ORAL)
The couple, Sunita Devi and Kamaljeet Singh, is on the run
after tying the nuptial knot against the wishes of their parents and have
moved this Court seeking protection from the Police as they apprehend
danger to their lives.
Learned counsel for the petitioners has stated that the
petitioners have moved representation (Annexure P-5) before the Police
authorities to seek protection.
Notice of motion. Mr. Sudhir Nehra, Additional Advocate
General, Punjab, appears on behalf of State of Punjab.
In this view of the matter, the Commissioner of Police,
Jalandhar, is directed to look into representation (Annexure P-5) and if
there is any substance in it, may proceed further, in accordance with law.
Disposed of.
(NAWAB SINGH)
JUDGE
13.5.2011
Ishwar