Court No. - 34 Case :- WRIT - C No. - 43905 of 2010 Petitioner :- Smt. Kaml @ Kamini And Another Respondent :- State Of U.P. And Others Petitioner Counsel :- Mahipal Singh Respondent Counsel :- C.S.C. Hon'ble Prakash Chandra Verma,J.
Hon’ble Ram Autar Singh,J.
By means of this writ petition, the petitioners have prayed for protection of
their lives,.
Learned counsel for the petitioners submits that the petitioners are major and
they have solemnised their marriage on their own free will and now they are
being harassed.
If the marriage of the petitioners is registered and if there is any real grievance
to married couple against their parents or relatives or police who are allegedly
interfering with their conjugal rights which goes to such extent that there is
threat of their life they may approach the S.S.P. Bijnor.
The S.S.P. Bijnor is directed to take steps on the application of the petitioners
and pass appropriate order on their application for the security and safety of
the petitioners life immediately.
It is made clear that in the event any FIR, it will be open for the police
authorities to proceed in accordance with law.
Order Date :- 29.7.2010
Abhishek Sri.