Allahabad High Court High Court

Smt. Nidhi Chaprana And Another vs State Of U.P. And Others on 9 August, 2010

Allahabad High Court
Smt. Nidhi Chaprana And Another vs State Of U.P. And Others on 9 August, 2010
Court No. - 9

Case :- WRIT - C No. - 46840 of 2010

Petitioner :- Smt. Nidhi Chaprana And Another
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Manoj Vashisth
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.3 it has been stated that Smt. Nidhi Chaprana, petitioner no.1
is aged about 24 years and Shri Shekhar Chauhan, petitioner no.2 is aged
about 26 years. It has been stated that both the petitioners have married each
other in Arya Samaj Mandir at Meerut on 16.7.2010 and their marriage has
also been registered by Registrar Hindu Marriage, District Meerut on
4.8.2010.

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 appear 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 :- 9.8.2010
vs