High Court Punjab-Haryana High Court

Sweta And Another vs State Of Haryana And Others on 29 July, 2011

Punjab-Haryana High Court
Sweta And Another vs State Of Haryana And Others on 29 July, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH.

                         Criminal Misc. No. M-22873 of 2011 (O&M)
                         Date of Decision:29.7.2011.

Sweta and another
                                                                ....Petitioners
                               Versus

State of Haryana and others

                                                            .....Respondents.

CORAM: HON’BLE MR. JUSTICE NAWAB SINGH

Present: Mr. S.K. Biriwal, Advocate
for the petitioners.

NAWAB SINGH, J (ORAL)

The petitioners have moved this Court seeking Police protec-
tion on the ground that they have married against the wishes of their parents
and relations and they now apprehend danger to their lives.

Notice of motion. Mr. Satyavir Singh Yadav, Deputy Advocate
General, Haryana accepts notice on behalf of State of Haryana.

Learned counsel for the petitioners has stated that the petition-
ers have moved representation (Annexure P-4) before the Police authorities
to seek protection.

In this view of the matter, the Superintendent of Police, Bhiwani,
is directed to look into representation (Annexure P-4) and if there is any
substance in it, he may proceed further, in accordance with law.

Disposed of.

(NAWAB SINGH)
JUDGE
29.07.2011
Ishwar