Court No. - 9 Case :- WRIT - C No. - 46995 of 2010 Petitioner :- Smt. Neelam And Another Respondent :- State Of U.P. Thru. Sec. Home Lko. And Others Petitioner Counsel :- Yadvesh Yadav Respondent Counsel :- C.S.C. Hon'ble Vijay Manohar Sahai,J.
Hon’ble Ran Vijai Singh,J.
We have heard learned counsel for the petitioners and the learned Standing
Counsel appearing for the respondents.
In paragraph no 6 it has been stated that both the petitioners are major. It has
been stated in the Notarial Affidavit that Smt Neelam, petitioner no.1 is aged
about 21 years and Sri Himanshu Diwakar petitioner no.2 is aged about 21
years. It has been stated that both the petitioners have married each other. As
per marriage certificate issued by Registrar of Hindu Marriage Allahabad the
marriage had been solemnized on 08.07.2010 at Mattpur, Post, Manauri,
District Allahabad has been registered on 28.07.2010 under the Hindu
Marriage Act,1955.
It is stated in writ petition that after the marriage the respondents are
interfering in peaceful living of the petitioners as husband and wife.
Both the petitioners are present before us. Both the petitioners appears to be
major. They have stated that they are married to each other and want to live as
husband and wife.
It is open to the petitioners who are major to live freely with any one and they
can marry any one.
In the circumstances of the case, we direct the police authorities to ensure that
the petitioners are not harassed in any manner either by the police authorities
or by any other person and they are permitted to live peacefully as husband
and wife.
With the aforesaid direction this petition is disposed of finally.
The office is directed to issue certified copy of this order on payment of usual
charges today.
Order Date :- 10.8.2010
PKB