Punjab-Haryana High Court
Manjit Kaur And Another vs State Of Punjab And Others on 27 November, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-31038 of 2008
Date of Decision: November 27, 2008
Manjit Kaur and another
... Petitioners
Versus
State of Punjab and others
...Respondents
CORAM: HON'BLE MR. JUSTICE S.D. ANAND.
Present: Ms. Aman Sibia, Advocate,
for the petitioners.
****
S.D. Anand, J.
Crl. Misc. No.54636 of 2008
Allowed, as prayed for.
Crl. Misc. No. M-31038 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 27, 2008 ( S.D. Anand ) vkd Judge