IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-33523 of 2008
Date of Decision: December 19, 2008
Baljeet Kaur and another
... Petitioners
Versus
State of Punjab and others
...Respondents
CORAM: HON’BLE MR. JUSTICE S.D. ANAND.
Present: Mr. Sarbjit Singh, Advocate,
for the petitioners.
S.D. Anand, J (Oral).
Crl. Misc. No.59098 of 2008
Allowed, as prayed for.
Crl. Misc. No. M-33523 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.
December 19, 2008 ( S.D. Anand ) vkd Judge