Court No. - 34 Case :- WRIT - C No. - 44380 of 2010 Petitioner :- Smt. Neelam Sharma And Another Respondent :- State Of U.P. & Ors. Petitioner Counsel :- M.P.S. Chauhan Respondent Counsel :- C.S.C. Hon'ble Prakash Chandra Verma,J.
Hon’ble Ram Autar Singh,J.
By means of instant writ 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. Aligarh.
The S.S.P.Aligarh is directed to take steps on the application of the
petitioner and pass appropriate order on their application for the
security and safety of the petitioners life immediately.
It is made clear that in the event any FIR it will be open for the
police authorities to proceed in accordance with law.
Order Date :- 30.7.2010
ssm