Allahabad High Court High Court

Shiv Kumari @ Suneeta Now Smt. Shiv … vs State Of U.P. & Others on 6 August, 2010

Allahabad High Court
Shiv Kumari @ Suneeta Now Smt. Shiv … vs State Of U.P. & Others on 6 August, 2010
Court No. - 34

Case :- WRIT - C No. - 46516 of 2010

Petitioner :- Shiv Kumari @ Suneeta Now Smt. Shiv Kumari @ Suneeta And
Anr
Respondent :- State Of U.P. & Others
Petitioner Counsel :- K. N. Raha
Respondent Counsel :- C. S. C.

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

By means of the instant writ petition petitioners have prayed for
protection of their lives. Learned counsel for the petitioners
submits that petitioners are major and have married each other on
their own free will and consent and now they are being harassed.

If the marriage of the petitioners is registered and if there is any
real grievance to the married couple against their parents or
relatives who are allegedly interfering with their conjugal rights
which goes to such extent that there is threat of their life, they may
approach the Senior Superintendent of Police,Bareilly who shall
take steps on the application of the petitioners and pass appropriate
order on their application for the security and safety of the
petitioners immediately.

It is made clear that in the event any FIR has been lodged, it will
be open for the police authorities to proceed in accordance with
law.

With the aforesaid direction the writ petition is disposed of finally.

Order Date :- 6.8.2010
ssm