High Court Punjab-Haryana High Court

Paramjit Kaur And Another vs Director General Of Police on 15 October, 2009

Punjab-Haryana High Court
Paramjit Kaur And Another vs Director General Of Police on 15 October, 2009
   IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                   CHANDIGARH

                          Crl. Misc. No. M-29107 of 2009 (O&M)

                             Date of Decision: October 15, 2009

Paramjit Kaur and another
                                                   ... Petitioners
                                  Versus

Director General of Police, Punjab and others.
                                                 ... Respondents

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

Present : Mr. Bikramjit Arora, Advocate,
          for the petitioners.

                                   ***

S.D. Anand, J.

Learned counsel for the petitioners states that the

petitioners would be content if a direction is issued to

respondent Nos. 2 and 3, to give notice under Section 160

Cr.P.C. to the petitioners in case they are required for the

investigation of a case and to protect the life and liberty of the

petitioner.

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 petition shall stand disposed of accordingly

with the following directions:

Crl. Misc. No. M-29107 of 2009 2

i) The petitioners shall not be summoned by the local

police to the Police Station except after serving a

prior notice under Section 160 Cr.P.C. to them.

ii) 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.

Disposed of accordingly.

A copy of the order be given to the learned State

counsel under the signatures of Special Secretary.

October 15, 2009                                 ( S.D. Anand )
vkd                                                     Judge