High Court Punjab-Haryana High Court

Sunita Kabir And Another vs State Of Punjab And Others on 25 March, 2009

Punjab-Haryana High Court
Sunita Kabir And Another vs State Of Punjab And Others on 25 March, 2009
     In the High Court of Punjab and Haryana at Chandigarh

                       Crl.Misc.No.M-8357 of 2009 (O&M)
                       Date of decision: 25.3.2009


Sunita Kabir and another
                                                        ......Petitioners

                        Versus


State of Punjab and others
                                                     .......Respondents


CORAM: HON'BLE MRS. JUSTICE SABINA

Present:    Mr.A.S.Thakur, Advocate,
            for the petitioners.
                  ****

SABINA, J.

Sunita Kabir and Govind Chauhan-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 6.

Learned counsel for the petitioners has submitted that the

marriage of the petitioners was solemnized on 13.11.2008.

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

Sanskar Jagrity Mission, Sector 22, 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, Mohali-respondent No.2, for protection of their life and
Crl.Misc.No.M-8357 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 25, 2009
anita