Allahabad High Court High Court

Smt. Deepti Sharma & Another vs State Of U.P. & Others on 28 January, 2010

Allahabad High Court
Smt. Deepti Sharma & Another vs State Of U.P. & Others on 28 January, 2010
Court No. - 2

Case :- WRIT - C No. - 1579 of 2010

Petitioner :- Smt. Deepti Sharma & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Manish Chandra Tiwari
Respondent Counsel :- C.S.C.

Hon'ble Ashok Bhushan,J.

Hon’ble Bala Krishna Narayana,J.

Issue notice to the respondent no. 6. Steps within a week.

Standing counsel appearing for the respondent no. 1 to 5 prays for and is
allowed four weeks’ time for filing counter affidavit. Steps within a week.

Both the petitioners being major having performed their marriage on
03.06.2008 by Muslim Rights. It is further submitted that the marriage has
been registered by District Marriage Officer, Hardoi on 01.04.2009. Learned
counsel for the petitioners submits that no F. I. R. has been lodged against the
petitioners. Let a counter affidavit be filed within four weeks. List thereafter.

In the meantime, in case no F.I.R. has been lodged against the petitioner no
coercive measures shall be taken against the petitioners by the police
authorities. It is made clear that in the event any F.I.R. is lodged against the
petitioner, it will be open for the police authorities to proceed in accordance
with law.

Order Date :- 28.1.2010
YK