IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Criminal Misc. No. M-34701 of 2009 (O&M)
Date of Decision: December 08, 2009
Pushpinder and another ... Petitioners
Versus
State of Punjab and others ... Respondents
CORAM: HON’BLE MR. JUSTICE S.D. ANAND.
Present : Mr. R.K. Arya, Advocate,
for the petitioners.
S.D. Anand, J.(Oral)
Crl. Misc. No. 62559 of 2009
Allowed, as prayed for.
Crl. Misc. No. M-34701 of 2009
Notice of motion.
On the asking of the Court, Mr. Arshvinder Singh, Deputy
Advocate General, Punjab, accepts notice on behalf of the State.
The respondent Nos. 2 and 3 (Senior Superintendent of
Police, Gurdaspur, and S.H.O., Police Station, Dina Nagar, District
Gurdaspur, respectively) 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.
A copy of the order be given to the learned State counsel
under the signatures of Special Secretary.
Disposed of accordingly.
December 08, 2009 ( S.D. Anand )
vkd Judge
Crl. Misc. No. M-32938 of 2009 2