Allahabad High Court High Court

Mohammad Yaseen And Another vs State Of U.P. & Others on 5 August, 2010

Allahabad High Court
Mohammad Yaseen And Another vs State Of U.P. & Others on 5 August, 2010
Court No. - 34

Case :- WRIT - C No. - 46063 of 2010

Petitioner :- Mohammad Yaseen And Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Manoj Kumar
Respondent Counsel :- C. S. C.

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

By means of this writ 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 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.P.Bijnor.

The 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 of any FIR, it will be open for the
police authorities to proceed in accordance with law.
Order Date :- 5.8.2010
Abhishek Sri.