IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No.M-25216 of 2008(O&M)
Date of decision : 15.10.2008
Amandeep Kaur and another .....Petitioners
Versus
State of Punjab and others ...Respondents
****
CORAM : HON'BLE MR. JUSTICE S. D. ANAND
Present: Mr. H.S.Kamboj, Advocate for the petitioners.
S. D. ANAND, J.
Criminal Misc. No. 46270 of 2008
Allowed as prayed for.
Photographs are taken on record.
Criminal Misc. No.M-25216 of 2008
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 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.
October 15, 2008 (S. D. ANAND) Pka JUDGE
Note: Whether to be referred to Reporter: Yes/No