Allahabad High Court High Court

Smt. Kajal Rajput Alias Madhu vs State Of U.P. And Anr. on 28 July, 2010

Allahabad High Court
Smt. Kajal Rajput Alias Madhu vs State Of U.P. And Anr. on 28 July, 2010
Court No. - 34

Case :- WRIT - C No. - 43597 of 2010

Petitioner :- Smt. Kajal Rajput Alias Madhu
Respondent :- State Of U.P. And Anr.
Petitioner Counsel :- Romeshwari Prasad,Sarvesh Kumar Dubey
Respondent Counsel :- C.S.C.

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

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

If the marriage of the petitioners is registered and if there is any
real grievance to 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 lives they may approach
the S.S.P., Kanpur Nagar. The S.S.P. Kanpur Nagar 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 observations/direction the writ petition is
disposed of finally.

Order Date :- 28.7.2010
AKJ