IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Criminal Misc. No. M-31792 of 2009 (O&M)
Date of Decision: November 12, 2009
Sonia and another
... Petitioners
Versus
State of Haryana and others
... Respondents
CORAM: HON’BLE MR. JUSTICE S.D. ANAND.
Present : Mr. Loveleen Dhaliwal, Advocate,
for the petitioners.
S.D. Anand, J.(Oral)
Crl. Misc. No. 57525 of 2009
Allowed, as prayed for.
Crl. Misc. No. M-31782 of 2009
Notice of motion.
On the asking of the Court, Mrs. Neena Madan,
Addl. Advocate General, Haryana, accepts notice on behalf of
the State.
The respondent Nos. 2 and 3 (Senior
Superintendent of Police, Fatehabad, and S.H.O., Police
Station Bhuna, District Fatehabad, respectively) shall ensure
Crl. Misc. No. M-31792 of 2009 2
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.
A copy of the order be given to the learned State
counsel under the signatures of Special Secretary.
November 12, 2009 ( S.D. Anand ) vkd Judge