Allahabad High Court High Court

Smt. Rani And Another vs State Of U.P. And Others on 17 June, 2010

Allahabad High Court
Smt. Rani And Another vs State Of U.P. And Others on 17 June, 2010
Court No. - 10

Case :- WRIT - C No. - 35546 of 2010

Petitioner :- Smt. Rani And Another
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Ali Hasan,Manish Kumar Singh
Respondent Counsel :- C.S.C.

Hon'ble Rakesh Sharma,J.

Hon’ble Sabhajeet Yadav,J.

Heard learned counsel for the petitioners and the learned A.G.A. appearing
for the State respondents.

In paragraph no.4 of the writ petition it has been stated that the petitioner
No.1 is aged about 19 years and her date of birth is 1.2.1991 and petitioner
No.2 is major aged about 29 years as per Annexure-2 , voter identity card. In
para 7 it has been stated that they married with their free will .

Both the petitioners appeared before us and have stated that they have married
each other out of their own free will and are living together as husband and
wife but the police authorities are harassing them. Both the petitioners appear
to be major and it is open to a major person in this country to live freely with
any one and to marry any person of his choice. Since the petitioners are major
and have stated that they have married each other , we direct the police to
ensure that the petitioners be not harassed in any manner either by the police
authorities or by any other person and the petitioners may be permitted to live
peacefully as husband and wife.

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

Certified copy of this order shall be given to the learned counsel for the
parties on payment of usual charges within 24 hours.

Order Date :- 17.6.2010
VPC