High Court Punjab-Haryana High Court

Meenu Bala And Another vs State Of Punjab And Others on 10 November, 2009

Punjab-Haryana High Court
Meenu Bala And Another vs State Of Punjab And Others on 10 November, 2009
   IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                   CHANDIGARH



                 Criminal Misc. No. M-31594 of 2009 (O&M)

                       Date of Decision: November 10, 2009


Meenu Bala and another

                                                   ... Petitioners

                               Versus

State of Punjab and others

                                               ... Respondents

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

Present : Mr. Bikramjit Bajwa, Advocate,
for the petitioners.

S.D. Anand, J.(Oral)

Crl. Misc. No. 57206 of 2009

Allowed, as prayed for.

Crl. Misc. No. M-31594 of 2009

Notice of motion.

On the asking of the Court, Mr. B.B.S. Teji,

Assistant Advocate General, Punjab, accepts notice on behalf

of the State.

The respondent Nos. 2 and 3 (Senior

Superintendent of Police, Batala, and S.H.O., Police Station

Quadian, respectively) shall ensure that the petitioners shall
Crl. Misc. No. M-31594 of 2009 2

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 10, 2009                                     ( S.D.
Anand )
vkd                                                    Judge