High Court Punjab-Haryana High Court

Virpal Kaur And Another vs State Of Punjab And Others on 27 October, 2009

Punjab-Haryana High Court
Virpal Kaur And Another vs State Of Punjab And Others on 27 October, 2009
   IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                   CHANDIGARH



                 Criminal Misc. No. M-30122 of 2009 (O&M)

                          Date of Decision: October 27, 2009


Virpal Kaur and another

                                               ... Petitioners

                               Versus

State of Punjab and others

                                             ... Respondents

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

Present : Mr. Munish Bhardwaj, Advocate,
for the petitioners.

S.D. Anand, J.(Oral)

Crl. Misc. No. 54472 of 2009

Allowed, as prayed for.

Crl. Misc. No. M-30122 of 2009

Notice of motion.

On the asking of the Court, Mr. B.B.S. Teji,

Assistant Advocate General, Punjab, accepts notice on behalf

of the State.

The respondent Nos. 2 and 3 shall ensure that the

petitioners shall have the similar constitutional protection

which is available to all the citizens of the country under
Crl. Misc. No. M-30122 of 2009 2

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.

October 27, 2009                               ( S.D. Anand )
vkd                                                   Judge