Court No. - 20 Case :- MISC. BENCH No. - 6655 of 2010 Petitioner :- Lakhvinder Singh S/O Karan Singh & Anr. Respondent :- State Of U.P. Thru Home Secretary & Ors. Petitioner Counsel :- Ambika Prasad Mishra Respondent Counsel :- G.A. Hon'ble Raj Mani Chauhan,J.
Hon’ble Virendra Kumar Dixit,J.
Heard learned counsel for the petitioners and learned A.G.A. for the State as
well as perused the record.
This writ petition under Article 226 of the Constitution of India has been filed
by the petitioners for the following reliefs:
1. Issue a writ, order or direction in the nature of Mandamus
commanding the opposite parties not to harass to the petitioners or
interfere in the peaceful and happy married life of the petitioner in
any manner.
2. issue any other writ, order or direction which this Hon’ble Court may
deem fit and proper under the circumstances of the case.
3. Award the costs of the writ petition in favour of the petitioners.
The submission of learned counsel for the petitioners is that the petitioners
being major had entered into marriage with each other on 09.7.2010 at Arya
Samaj Mandir, Aliganj, Lucknow and since then they are living together as
husband and wife. The police is harassing them at the instance of the Opposite
Party No. 4 (Nand Lal) who is the father of the Petitioner No. 2 (Reena Devi).
The Petitioner No. 2 (Reena Devi) has already moved an application before
the Superintendent of Police, Lakhimpur Kheri on 10.7.2010 but no action has
been taken by the Superintendent of Police, Lakhimpur Kheri. The petitioners,
therefore, need protection.
Keeping in view the submission of learned counsel for the petitioners as well
as the facts and circumstances of the case, the Writ Petition is finally disposed
of with the direction to the Superintendent of Police, Lakhimpur Kheri that he
will look into matter on the application dated 10.7.2010 moved by the
Petitioner No. 2 (Reena Devi).
Order Date :- 16.7.2010
Santosh/-