IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-32374 of 2009 (O&M)
Date of Decision: November 17, 2009
Ruby Sharma and another ... Petitioners
Versus
State of Punjab and others ... Respondents
CORAM: HON'BLE MR. JUSTICE S.D. ANAND
Present : Mr. Manav, Advocate, for the petitioners.
*****
S.D. Anand, J.
Crl. Misc. No.58578 of 2009
Allowed, as prayed for.
Crl. Misc. No.M-32374 of 2009
The 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.
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 – Senior Superintendent of Police, Tarn Taran and respondent
No.3 – SHO, P.S. Patti, District Tarn Taran 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 17, 2009 ( S.D. Anand ) vinod* Judge