IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Criminal Misc. No. M-32416 of 2009 (O&M)
Date of Decision: November 18, 2009
Pooja and another
... Petitioners
Versus
State of Haryana and others
... Respondents
CORAM: HON’BLE MR. JUSTICE S.D. ANAND.
Present : Mr. Ravinder Malik Ravi, Advocate,
for the petitioners.
S.D. Anand, J.(Oral)
Crl. Misc. No. 58620 of 2009
Allowed, as prayed for.
Crl. Misc. No. M-32416 of 2009
Notice of motion.
On the asking of the Court, Mr. S.S. Pattar, Senior
Deputy Advocate General, Haryana, accepts notice on behalf
of the State.
The respondent Nos. 2 and 3 (Superintendent of
Police, Kurukshetra and S.H.O. Police Station, Ladwa, District
Kurukshetra, respectively) shall ensure that the petitioners
Crl. Misc. No. M-32416 of 2009 2
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 18, 2009 ( S.D. Anand ) vkd Judge