Allahabad High Court High Court

Nusarat Jahan & Another vs State Of U.P. & Others on 14 June, 2010

Allahabad High Court
Nusarat Jahan & Another vs State Of U.P. & Others on 14 June, 2010
Court No. - 10

Case :- WRIT - C No. - 34712 of 2010

Petitioner :- Nusarat Jahan & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- S.S. Tripathi,A.P. Tewari
Respondent Counsel :- C.S.C.

Hon'ble Rakesh Sharma,J.

Hon’ble Sabhajeet Yadav,J.

We have heard learned counsel for the petitioners and learned standing
counsel appearing for the respondents.

It emerges from record that the petitioners are major and petitioner no.1 is 21
years and petitioner no.2 is 24 years old. In paragraph 8 of the petition it is
stated that the petitioner no.1 married to the petitioner no.2 on 16.5.2010 out
of their own free will. The petitioners have appeared before us and stated that
they have married with each other on 16.05.2010 out of their own free will
and volition and since then they are living together as husband and wife. They
have filed a copy of the marriage certificate/Nikahnama as Annexure- 2 to the
writ petition.

Both of them have appeared before us and they appear to be major and it is
open to a major person in this country to live freely with any one and to marry
anyone of his/her choice. The petitioners have further stated that they are
living together as husband and wife but the police authorities and other
persons are harassing them and are interfering in their marital life. Since the
petitioners are major and have married each other, we direct the police
authorities to ensure that they are not harassed in any manner either by the
police authorities or by any other person and they may be permitted to live as
husband and wife. The petitioners shall file a joint supplementary affidavit
affixing their pair photographs today which shall form part of this order.

With the aforesaid directions, this petition stands finally disposed of.

Office is directed to issue a certified copy of this order along with joint
supplementary affidavit as part thereof on payment of usual charges today.

Order Date :- 14.6.2010
pks