Court No. - 36 Case :- WRIT - C No. - 37028 of 2010 Petitioner :- Smt. Pragya Gangwar And Another Respondent :- State Of U.P. And Others Petitioner Counsel :- R.K. Vaish Respondent Counsel :- C.S.C. Hon'ble Sheo Kumar Singh,J.
Hon’ble Rajesh Chandra,J.
Heard learned counsel for the petitioners and learned Standing
Counsel.
Submission is that both the petitioners are married and they are
major and in respect of both the facts, documents are on record.
Both the petitioners are present in the Court.
It is further submitted that against the petitioners, no first
information report or any criminal action is there, but the
respondents are causing harassment in the peaceful married life of
the petitioners.
In view of the aforesaid, this Court directs that if there is no first
information report or any criminal action against the petitioners,
then they are not to be harassed in any manner and they are
permitted to lead their peaceful married life. However, if the
criminal proceedings or action is pending against petitioners then
that may be proceeded in accordance with law.
With the aforesaid observation writ petition stands disposed of.
Order Date :- 28.6.2010
M/A.