High Court Punjab-Haryana High Court

Veerpal Kaur And Another vs State Of Punjab And Others on 27 November, 2009

Punjab-Haryana High Court
Veerpal Kaur And Another vs State Of Punjab And Others on 27 November, 2009
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH


                  Civil Writ Petition No.18141 of 2009
                  Date of decision: 27th November, 2009

Veerpal Kaur and another
                                                               ... Petitioners
                                  Versus
State of Punjab and others
                                                             ... Respondents

CORAM:      HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA

Present:    Mr. C.J. Sharma, Advocate for the petitioners.


KANWALJIT SINGH AHLUWALIA, J. (ORAL)

Issue notice of motion to Advocate General, Punjab.

On the asking of Court, Mr.Anil Kumar Sharma, Additional

Advocate General, Punjab accepts notice on behalf of the State. Two

copies of the petition have been handed over to him.

Petitioners are stated to be adult and have attained majority. It

is stated that they are competent to solemnize their marriage. Petitioners

have grievance that their marriage is not being accepted by their parents

and relatives. They apprehend danger to their lives.

Senior Superintendent of Police, Ludhiana is directed to give

adequate security and protection to the newly married couple.

With these observations, present petition is disposed of.

[KANWALJIT SINGH AHLUWALIA]
JUDGE
November 27, 2009
rps