Crl. Misc. No. M-29442 of 2009 (O&M) -1-
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-29442 of 2009 (O&M)
Date of Decision: October 22, 2008
Surinder Kaur and others ... 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.
Crl. Misc. No.53192 of 2009
Allowed, as prayed for.
Crl. Misc. No.M-29442 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 Nos.2 & 3 shall ensure that the petitioners shall have
Crl. Misc. No. M-29442 of 2009 (O&M) -2-
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.
October 22, 2009 ( S.D. Anand ) vinod Judge