Criminal Misc. No.M-33197 of 2009 (O&M) -1-
****
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Criminal Misc. No.M-33197 of 2009 (O&M)
Date of decision: 3.12.2009.
Gurjit Singh ....Petitioner
Versus
State of Punjab and others ...Respondents
****
CORAM : HON'BLE MR. JUSTICE S. D. ANAND
Present: Mr.Mandeep S. Sachdev, Advocate for the petitioner.
S. D. ANAND, J.
Criminal Misc. No.61170 of 2009
Allowed as prayed for.
Criminal Misc. No.61169 of 2009
Allowed as prayed for.
Annexures P-3 to P-6 are taken on record.
Criminal Misc. No.M-33197 of 2009
Learned counsel states that he would be content and interests
of justice would be served if life and liberty of the petitioners is ordered to
be protected.
Notice of motion.
Mr. Arshwinder Singh, Deputy Advocate General,Punjab
accepts notice on behalf of respondents no.1 to 4.
The respondent No. 3 shall ensure that the petitioner shall
have the similar constitutional protection which is available to all the
Criminal Misc. No.M-33197 of 2009 (O&M) -2-
****
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. It is, however, made clear that nothing in the course of this
order shall hedge any action on the part of the police if there is otherwise
legal justification therefor in the matter of any lawful proceedings against
the petitioner herein.
Disposed of accordingly.
December 03, 2009 (S. D. ANAND) Pka JUDGE