Allahabad High Court High Court

Reeta @ Pinki, vs State Of U.P., Thru. Home … on 5 July, 2010

Allahabad High Court
Reeta @ Pinki, vs State Of U.P., Thru. Home … on 5 July, 2010
Court No. - 20

Case :- MISC. BENCH No. - 5981 of 2010

Petitioner :- Reeta @ Pinki,
Respondent :- State Of U.P., Thru. Home Secretary, & Others
Petitioner Counsel :- A.K. Mishra
Respondent Counsel :- G.A.

Hon'ble Raj Mani Chauhan,J.

Hon’ble Virendra Kumar Dixit,J.

Learned Additional Government Advocate was directed to seek instruction
within ten days but he could not seek any instruction.

The submission of the learned counsel for the petitioner is that the petitioner
is major and has married with Ravendra Kumar @ Raendra on 24.12.2009
with their own free will and are living together but the police authority and
respondents no.4 who is father of the petitioner is unnecessarily harassed
him. Therefore, the opposite parties be directed to ensure the safety and
security of the petitioner.

Considered the submission of the learned counsel for the petitioner and the
learned Additional Government Advocate, and keeping in view the facts and
circumstances of the case, the petition is disposed of finally with the direction
that the Suprintendent of Police, Hardoi will ensure that petitioner is not being
unnecessarily harassed by the police at the behest of opposite party no.4 Ram
Jeet

Order Date :- 5.7.2010
Amit