Court No. - 25 Case :- MISC. BENCH No. - 786 of 2010 Petitioner :- Aamina Afroz D/O Ghulam Moin Khan Respondent :- State Of U.P. Thru Secy. Home & Ors. Petitioner Counsel :- S.P. Shukla,Tanveer A. Siddiqui Respondent Counsel :- G.A. Hon'ble Abdul Mateen,J.
Hon’ble Yogendra Kumar Sangal,J.
Heard learned counsel for the petitioner and the learned Additional
Government Advocate, who has accepted notices on behalf of opposite parties
1 to 3.
By means of this writ petition the petitioner has prayed that she being a lady is
being searched by the henchmen of opposite party no. 4 for getting her
married with some old person without her consent. It is submitted that the
petitioner is major and has got every right to marry a person of her own
choice and she cannot be compelled by the opposite party no. 4 to marry with
an old man. It is further submitted that the petitioner has moved an application
vide Annexure-1 to the petition before the Superintendent of Police, Sultanpur
with the prayer that her life and liberty be protected, but of no avail.
Learned A.G.A. to obtain instructions within ten days from the
Superintendent of Police as well as Station Officer concerned with respect to
the aforesaid allegations, specifically as to why petitioner’s life and liberty is
not being protected by the authority concerned.
List after ten days.
In the meantime, it is directed that on application moved by the petitioner
contained in Annexure-1 to the petition, necessary action shall be taken by the
Superintendent of Police, Sultanpur.
Order Date :- 1.2.2010
Chauhan/-