Allahabad High Court High Court

Smt. Priyanka And Another vs State Of U.P. & Others on 6 August, 2010

Allahabad High Court
Smt. Priyanka And Another vs State Of U.P. & Others on 6 August, 2010
Court No. - 34

Case :- WRIT - C No. - 46250 of 2010

Petitioner :- Smt. Priyanka And Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Rajeev Kumar Singh Parmar
Respondent Counsel :- C. S. C.

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

By means of the instant writ petition petitioners have prayed for
protection of their lives. Learned counsel for the petitioners
submits that petitioners are major and have married each other on
their own free will and consent and now they are being harassed.

If the marriage of the petitioners is registered and if there is any
real grievance to the married couple against their parents or
relatives who are allegedly interfering with their conjugal rights
which goes to such extent that there is threat of their life, they may
approach the Senior Superintendent of Police, Farrukhabad who
shall take steps on the application of the petitioners and pass
appropriate order on their application for the security and safety of
the petitioners immediately.

It is made clear that in the event any FIR has been lodged, it will
be open for the police authorities to proceed in accordance with
law.

With the aforesaid direction the writ petition is disposed of finally.

Order Date :- 6.8.2010
ssm