Allahabad High Court High Court

Sapna And Anr. vs State Of U.P. And Others on 26 July, 2010

Allahabad High Court
Sapna And Anr. vs State Of U.P. And Others on 26 July, 2010
Court No. - 34

Case :- WRIT - C No. - 42943 of 2010

Petitioner :- Sapna And Anr.
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Ajay Kumar Singh,Vivek Kumar Singh
Respondent Counsel :- C.S.C.

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

By means of this petition, petitioners have prayed for protection of their lives.
Learned counsel for the petitioners submits that petitioners are major and they
have solemnized 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.
The S.S.P.Saharanpur 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 t he event any FIR, it will be open for the police
authorities to proceed in accordance with law.
The petition is disposed of finally.

Order Date :- 26.7.2010
SM