High Court Punjab-Haryana High Court

Surinder Kaur And Others vs State Of Punjab And Others on 22 October, 2009

Punjab-Haryana High Court
Surinder Kaur And Others vs State Of Punjab And Others on 22 October, 2009
Crl. Misc. No. M-29442 of 2009 (O&M)                           -1-

     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH



                           Crl. Misc. No. M-29442 of 2009 (O&M)
                            Date of Decision: October 22, 2008



Surinder Kaur and others                            ... Petitioners

                                Versus

State of Punjab and others                        ... Respondents



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


Present :   Mr. R.K.Arya, Advocate, for the petitioners.
                              *****



S.D. Anand, J.

Crl. Misc. No.53192 of 2009

Allowed, as prayed for.

Crl. Misc. No.M-29442 of 2009

The learned counsel states that he would be content

and interests of justice would be served if life and liberty of the

petitioners is ordered to be protected.

Notice of motion.

On the asking of the Court, Mr. BBS Teji, AAG, Punjab

accepts notice on behalf of the State.

The petition is disposed of with a direction that

respondent Nos.2 & 3 shall ensure that the petitioners shall have
Crl. Misc. No. M-29442 of 2009 (O&M) -2-

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.

Copy of the order be given to the learned State

counsel under the signatures of the Special Secretary of this

Court.

October 22, 2009                                      ( S.D. Anand )
vinod                                                       Judge