High Court Punjab-Haryana High Court

Pooja Pandey vs Union Territory on 12 October, 2009

Punjab-Haryana High Court
Pooja Pandey vs Union Territory on 12 October, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                Criminial Misc. No.M-28482 of 2009
                                Date of decision : 12.10.2009



Pooja Pandey                                                     .....Petitioner

                          Versus

Union Territory, Chandigarh and another                    ...Respondents

                                ****

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

Present:     Mr. Vikram Bali, Advocate for the petitioner.


S. D. ANAND, J.

Learned counsel states that he would be content and interests

of justice would be served if respondent no.2 is directed to dispose of the

representation Annexure P-5 within reasonable period.

The petition shall stand disposed of accordingly with a

direction to respondent no.2 to to dispose of the representation Annexure

P-5 made by the petitioners. The exercise shall be concluded within one

month from today.

The respondent No. 2 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.

October 12, 2009                                     (S. D. ANAND)
Pka                                                      JUDGE