IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. WJC No.560 of 2010
1. Rajesh Singh s/o Hazari Singh
2. Kumari Rashmi
Both resident of village Dumri Baiju PS Pathi Dist. East Champaran
Petitioners
Versus
STATE OF BIHAR & ORS Respondents
----------
2 12.7.2010 Petitioner no.1 Rajesh Singh states that he has married
petitioner no.2 Kumari Rashmi, daughter of respondent no.7
Rajeshwar Singh of village Dumri Baiju Police station Patahi in the
district of East Champaran. It is asserted that both petitioner nos.1 and
2 are major. In support of the aforesaid submissions, matriculation
certificates of both petitioners have been annexed as annexures 1 and
2 and marriage certificate granted by Marriage Officer, West Bengal.
The petitioners have genuine apprehensions from respondent no.7
who has not yet reconciled to the marriage. He further states that
petitioners are receiving all sorts of threat from respondent no.7. It is
also stated that petitioner no.2 is working as Panchyat teacher in one
of the local schools at Dumri Baiju within Dumri block. He also states
that Hon’ble Apex Court in the case of Lata Singh vs. State of U.P.
has directed the Administration and the police authorities to see that
no case of harassment is made out against the couple who have
undergone inter-castes marriage. In the aforesaid case, the Hon’ble
Court further observed that anyone giving such threat or harassment
can be prosecuted. In such circumstances, he prays that petitioners are
entitled to police protection.
Learned counsel for the State does not controvert the
aforesaid proposition of law laid down by the Hon’ble Apex Court. In
-2-
paragraphs 14 and 18 of the judgment, the Hon’ble Court has directed
that the police or the administration should give them all protections
against any kind of harassment from anyone, if the couple have
married each other.
Having heard learned counsel for the petitioners and the
State, this Court directs that in case, petitioners file a representation
before the S.P. East Champaran, Motihari, he will hear respondent
no.7-Rajeshwar Singh also, and if he finds that petitioners are major
and have married each other then he would grant necessary protection
to them as has been laid down by the Apex Court in the case of Lata
Singh (Supra).
With the aforesaid directions, this application is disposed of.
shahid (S.P.Singh, J)