High Court Punjab-Haryana High Court

Sonia And Another vs State Of Haryana And Others on 12 November, 2009

Punjab-Haryana High Court
Sonia And Another vs State Of Haryana And Others on 12 November, 2009
   IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                   CHANDIGARH



                   Criminal Misc. No. M-31792 of 2009 (O&M)

                         Date of Decision: November 12, 2009


Sonia and another

                                                     ... Petitioners

                                 Versus

State of Haryana and others

                                                 ... Respondents

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

Present : Mr. Loveleen Dhaliwal, Advocate,
for the petitioners.

S.D. Anand, J.(Oral)

Crl. Misc. No. 57525 of 2009

Allowed, as prayed for.

Crl. Misc. No. M-31782 of 2009

Notice of motion.

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

Addl. Advocate General, Haryana, accepts notice on behalf of

the State.

The respondent Nos. 2 and 3 (Senior

Superintendent of Police, Fatehabad, and S.H.O., Police

Station Bhuna, District Fatehabad, respectively) shall ensure
Crl. Misc. No. M-31792 of 2009 2

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. 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