IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Criminal Misc. No. M-33613 of 2009 (O&M)
Date of Decision: November 27, 2009
Vandana and another ... Petitioners
Versus
U.T., Chandigarh and others ... Respondents
CORAM: HON’BLE MR. JUSTICE S.D. ANAND.
Present : Mr. Mohd. Yousaf, Advocate,
for the petitioners.
S.D. Anand, J.(Oral)
Crl. Misc. No. 60535 of 2009
Allowed, as prayed for.
Crl. Misc. No. M-33613 of 2009
The respondent Nos. 2 and 3 (Senior
Superintendent of Police, Chandigarh, and S.H.O., Police
Station Sector 31, Chandigarh, 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.
Disposed of accordingly.
November 27, 2009 ( S.D. Anand ) vkd Judge