High Court Punjab-Haryana High Court

Manbir Kaur And Another vs State Of Punjab And Others on 26 November, 2008

Punjab-Haryana High Court
Manbir Kaur And Another vs State Of Punjab And Others on 26 November, 2008
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                                      Crl. Misc. No. M-30970 of 2008

                             Date of Decision: November 26, 2008

Manbir Kaur and another

                                                       ... Petitioners
                  Versus

State of Punjab and others

                                                     ...Respondents


CORAM:      HON'BLE MR. JUSTICE S.D. ANAND.

Present:    Mr. G.S. Jagpal, Advocate,
            for the petitioners.

                                 ****


S.D. Anand, J.

Crl. Misc. No.54500 of 2008

Allowed, as prayed for.

Crl. Misc. No. M-30970 of 2008

The respondent Nos. 2 and 3 shall ensure that the
petitioners shall have the similar constitutional protection which is
available to all the citizens of the country under Article 21 of the
Constitution of India. The reiteration of that obvious constitutional
guarantee would not be inferred to be an expression of opinion on
the merits of the averments in the course of the petition qua the
factum/validity of their matrimonial alliance.

Disposed of accordingly.

November 26, 2008                                     ( S.D. Anand )
vkd                                                          Judge