Allahabad High Court High Court

Smt. Priyanka @ Parvin vs State Of U.P. And Others on 10 August, 2010

Allahabad High Court
Smt. Priyanka @ Parvin vs State Of U.P. And Others on 10 August, 2010
Court No. - 9

Case :- WRIT - C No. - 46948 of 2010

Petitioner :- Smt. Priyanka @ Parvin
Respondent :- State Of U.P. And Others
Petitioner Counsel :- M.K. Khan
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.2. it has been stated that both the petitioners are major. It has
been stated in the Notarial Affidavit that Smt. Priyanka petitioner no.1 is aged
about 19 years and Mohd. Abid petitioner no.2 is aged 28 years. It has been
stated that both the petitioners have married each other according to
Nikahnama on 20.7.2010 in District Aligarh and marriage deed was executed
between the petitioners on 4.8.2010 as per the Notary Affidavit.
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 :- 10.8.2010
Pratima