High Court Punjab-Haryana High Court

Pooja And Another vs State Of Haryana And Others on 18 November, 2009

Punjab-Haryana High Court
Pooja And Another vs State Of Haryana And Others on 18 November, 2009
   IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                   CHANDIGARH



                 Criminal Misc. No. M-32416 of 2009 (O&M)

                       Date of Decision: November 18, 2009


Pooja and another

                                                ... Petitioners

                               Versus

State of Haryana and others

                                               ... Respondents

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

Present : Mr. Ravinder Malik Ravi, Advocate,
for the petitioners.

S.D. Anand, J.(Oral)

Crl. Misc. No. 58620 of 2009

Allowed, as prayed for.

Crl. Misc. No. M-32416 of 2009

Notice of motion.

On the asking of the Court, Mr. S.S. Pattar, Senior

Deputy Advocate General, Haryana, accepts notice on behalf

of the State.

The respondent Nos. 2 and 3 (Superintendent of

Police, Kurukshetra and S.H.O. Police Station, Ladwa, District

Kurukshetra, respectively) shall ensure that the petitioners
Crl. Misc. No. M-32416 of 2009 2

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.

A copy of the order be given to the learned State

counsel under the signatures of Special Secretary.

November 18, 2009                                ( S.D. Anand )
vkd                                                     Judge