Allahabad High Court High Court

Mohammad Kashif & Anr. vs State Of U.P. & Others on 13 January, 2010

Allahabad High Court
Mohammad Kashif & Anr. vs State Of U.P. & Others on 13 January, 2010
Court No. - 2

Case :- WRIT - C No. - 70466 of 2009

Petitioner :- Mohammad Kashif & Anr.
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Mohd. Afzal
Respondent Counsel :- C.S.C.

Hon'ble Ashok Bhushan,J.

Hon’ble Virendra Singh,J.

Heard learned Counsel for the petitioner.

By this writ petition, the petitioner has prayed for a writ of mandamus
directing the respondents not to interfere in the peaceful marriage life of the
petitioners.

Petitioners’ case in the writ petition that they are major and have performed
their Nikah on 18.8.2009.

We have perused the averments made in the writ petition. The pleadings in
the writ petition are vague and general. The fact that the petitioners have
married is a fact which cannot be either adjudicated or verified in writ
proceedings nor the Court in writ jurisdiction can enter into validity of the
marriage. Learned Counsel for the petitioner submits that there is threat from
the respondent no. 3, father of the girl. The allegations being vague and
general, we are not inclined to entertain the writ petition. If there is any threat
to the life and liberty of the petitioners, it is always open to to the petitioners
to lodge complaint before the competent authority.

The writ petition is dismissed at this stage.

Order Date :- 13.1.2010
LA/-