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