High Court Punjab-Haryana High Court

Daler Singh And Another vs State Of Haryana And Others on 23 October, 2009

Punjab-Haryana High Court
Daler Singh And Another vs State Of Haryana And Others on 23 October, 2009
   IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                   CHANDIGARH



                  Criminal Misc. No. M-29758 of 2009 (O&M)

                          Date of Decision: October 23, 2009


Daler Singh and another

                                               ... Petitioners

                               Versus

State of Haryana and others

                                             ... Respondents


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


Present : Mr. Mukesh Yadav, Advocate,
          for the petitioners.


S.D. Anand, J. (Oral)

Crl. Misc. No. 53726 of 2009

Allowed, as prayed for.

Crl. Misc. No. M-29758 of 2009

Notice of motion.

On the asking of the Court, Mrs. Neena Madan,

Additional Advocate General, Haryana, accepts notice on

behalf of the State.

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
Crl. Misc. No. M-29758 of 2009 2

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.

October 23, 2009                               ( S.D. Anand )
vkd                                                   Judge