Allahabad High Court High Court

Smt. Mehar Siddiqui @ Puspanjali … vs State Of U.P. & Ors. on 26 July, 2010

Allahabad High Court
Smt. Mehar Siddiqui @ Puspanjali … vs State Of U.P. & Ors. on 26 July, 2010
Court No. - 34

Case :- WRIT - C No. - 42929 of 2010

Petitioner :- Smt. Mehar Siddiqui @ Puspanjali Singh & Anr.
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- Istiyak Khan,F.A. Alvi
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 submits that petitioners are major
and they have solemnized their marriage 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 or police who are allegedly interfering with their conjugal
rights which goes to such extent that there is threat of their life, they
may approach the S.S.P.

The S.S.P.Badaun is directed to take steps on the application of the
petitioners and pass appropriate order on their application for the
security and safety of the petitioners’ life immediately.
It is made clear that in t he event any FIR, it will be open for the police
authorities to proceed in accordance with law.
The petition is disposed of finally.

Order Date :- 26.7.2010
SM