High Court Punjab-Haryana High Court

Pooja Gupta And Another vs State Of Punjab And Others on 16 November, 2009

Punjab-Haryana High Court
Pooja Gupta And Another vs State Of Punjab And Others on 16 November, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH

                                  Crl. Misc. No. M-31603 of 2009 (O&M)
                                  Date of Decision: November 16, 2009

Pooja Gupta and another                                       ... Petitioners

                                   Versus

State of Punjab and others                                  ... Respondents

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

Present :    Ms. Kiranpreet Kaur, Advocate, for the petitioners.
                                    *****

S.D. Anand, J.

Crl. Misc. No.57216 of 2009

Allowed, as prayed for.

Crl. Misc. No.M-31603 of 2009

The learned counsel states that she 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.

On the asking of the Court, Mr. BBS Teji, AAG, Punjab
accepts notice on behalf of the State.

The petition is disposed of with a direction that respondent
No.2 – Superintendent of Police, Bathinda and respondent No.3 – SHO,
P.S. Bathinda, District Bathinda 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.

Copy of the order be given to the learned State counsel
under the signatures of the Special Secretary of this Court.

November 16, 2009                                           ( S.D. Anand )
vinod*                                                             Judge