Court No. - 9 Case :- WRIT - C No. - 39147 of 2010 Petitioner :- Smt. Naiyyar Khanam & Another Respondent :- State Of U.P. & Others Petitioner Counsel :- Suresh Chandra Dwivedi Respondent Counsel :- C.S.C. Hon'ble Vijay Manohar Sahai,J.
Hon’ble Mrs. Jayashree Tiwari,J.
We have heard learned counsel for the petitioners and the learned standing
counsel appearing for the respondents.
In paragraph no.4 it has been stated that Smt. Naiyyar Khanam, petitioner
no.1 is aged 23 years and in paragraph no.5 it has been stated that Shri
Nadeem Khan, petitioner no.2 is aged about 29 years. The copy of the Nikaha
Nama dated 30.3.2010 has been filed as annexure-3 to the writ petition.
It is stated in writ petition that after the marriage the respondents are
interfering in peaceful living of the petitioners as husband and wife.
Both the petitioners are present before us. Both the petitioners appear to be
major. They have stated that they are married to each other and want to live as
husband and wife.
It is open to the petitioners who are major to live freely with any one and they
can marry any one.
In the circumstances of the case, we direct the police authorities to ensure that
the petitioners are not harassed in any manner either by the police authorities
or by any other person and they are permitted to live peacefully as husband
and wife.
With the aforesaid direction this petition is disposed of finally.
The photostat copy of the supplementary joint affidavit filed by the petitioners
today, which bear their photographs shall form part of the order passed by us
today.
With the aforesaid direction this petition is disposed of finally.
The office is directed to issue certified copy of this order, along with a copy
of supplementary affidavit which bears the joint photographs of the
petitioners, on payment of usual charges today.
Order Date :- 13.7.2010
vs