High Court Punjab-Haryana High Court

Sushma And Another vs State Of Punjab And Others on 9 November, 2009

Punjab-Haryana High Court
Sushma And Another vs State Of Punjab And Others on 9 November, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH

                                  Crl. Misc. No. M-31426 of 2009 (O&M)
                                  Date of Decision: November 09, 2009

Sushma and another                                            ... Petitioners

                                   Versus

State of Punjab and others                                  ... Respondents

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

Present :    Mr. Amjad Khan, Advocate, for the petitioners.
                                    *****

S.D. Anand, J.

Crl. Misc. No.56915 2009
Allowed, as prayed for.

Crl. Misc. No.M-31426 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. B.B.S. 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, Ferozepur and respondent
No.3 – SHO, P.S. Sadar, Ferozepur 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 09, 2009                                           ( S.D. Anand )
vinod*                                                             Judge