IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Criminal Misc. No. M-31921 of 2009 (O&M)
Date of Decision: November 12, 2009
Shabnam and another
... Petitioners
Versus
State of Punjab and others
... Respondents
CORAM: HON’BLE MR. JUSTICE S.D. ANAND.
Present : Mr. Harpreet S. Rakhra, Advocate,
for the petitioners.
S.D. Anand, J.(Oral)
Crl. Misc. No. 57754 of 2009
Allowed, as prayed for.
Crl. Misc. No. M-31921 of 2009
Notice of motion.
On the asking of the Court, Mr. B.B.S. Teji,
Assistant Advocate General, Punjab, accepts notice on behalf
of the State.
The respondent Nos. 2 and 3 (Senior
Superintendent of Police, Ludhiana, and S.H.O., Police Station
Machhiwara, District Ludhiana, respectively) shall ensure that
Crl. Misc. No. M-31921 of 2009 2
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.
A copy of the order be given to the learned State
counsel under the signatures of Special Secretary.
November 12, 2009 ( S.D. Anand ) vkd Judge