Allahabad High Court High Court

Smt. Mala And Another vs State Of U.P. And Others on 10 August, 2010

Allahabad High Court
Smt. Mala And Another vs State Of U.P. And Others on 10 August, 2010
Court No. - 9

Case :- WRIT - C No. - 47113 of 2010

Petitioner :- Smt. Mala And Another
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Ravindra Prakash Srivasta
Respondent Counsel :- C.S.C.

Hon'ble Vijay Manohar Sahai,J.

Hon’ble Ran Vijai Singh,J.

We have heard learned counsel for the petitioners and the learned Standing
Counsel appearing for the respondents.

The petitioner are major and they have got married on 19.1.2010 and their
marriage has been registered on 03.08.2010 by Registrar of Marriage Basti
U.P.,India under the Hindu Marriage Act, 1955.
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 appears 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 office is directed to issue certified copy of this order on payment of usual
charges today.

Order Date :- 10.8.2010
PKB