Allahabad High Court High Court

Rajeev Rajut And Anr. vs State Of U.P. And Others on 13 July, 2010

Allahabad High Court
Rajeev Rajut And Anr. vs State Of U.P. And Others on 13 July, 2010
Court No. - 9

Case :- WRIT - C No. - 39805 of 2010

Petitioner :- Rajeev Rajut And Anr.
Respondent :- State Of U.P. And Others
Petitioner Counsel :- P.P. Singh
Respondent Counsel :- C.S.C.

Hon'ble Vijay Manohar Sahai,J.

Hon’ble Mrs. Jayashree Tiwari,J.

We have heard learned counsel for the petitioners and learned standing
counsel appearing for respondents no.1 to 3.

It has been stated that petitioner no.1 is aged about 24 years and petitioner
no.2 is aged about 22 years. They have stated that they have married each
other on 08.06.2010 at Arya Samaj Mandir, Pratap Vihar, Ghaziabad. A
certificate issued in this regard has been filed as Annexure-3 to the writ
petition. They have also got their marriage registered on 26.4.2010.
Both the petitioners have stated that they have married each other and are
living peacefully as husband and wife but the police authorities are harassing
them. Both the petitioners appear to be major and it is open to a major person
in this country to live freely with any one and to marry any person of his
choice. Since the petitioners are major and have stated that they have married
each other, we direct the police authorities to ensure that the petitioners be not
harassed in any manner either by the police authorities or by any other person
and the petitioners may be permitted to live peacefully as husband and wife.
Under our direction the petitioners have filed a joint supplementary affidavit
affixing their pair photograph. The joint supplementary affidavit filed by the
petitioners today shall form part of the order passed by this court.
With the aforesaid directions this writ petition is finally disposed of.
Office is directed to issue a certified copy of this order which should also
contain the joint supplementary affidavit on which photograph of petitioners
are affixed as part of our order to learned counsel for the petitioners on
payment of usual charges today.

Order Date :- 13.7.2010
PK