Court No. - 9 Case :- WRIT - C No. - 47676 of 2010 Petitioner :- Smt. Rekha And Anoter Respondent :- State Of U.P. And Others Petitioner Counsel :- Ratan Lal Singh 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 learned standing
counsel appearing for the respondents.
Petitioner no.1 is aged about 27 years and petitioner no.2 is aged about 29
years. They have got married on 6.8.2010 according to Arya Samaj rituals at
Arya Samaj, Krishna Nagar, Kydganj, Alllahabad. Their marriage has also
been registered by Registrar, Hindu Marriages, Allahabad on 7.8.2010. The
petitioners appeared before us and stated that they have got married on
6.8.2010 of their own free will and volition and since then they are living
together as husband and wife.
The petitioners are present before us and they appear to be major and it is
open to a major person in this country to live freely with any one and to marry
anyone of his/her choice. The petitioners further stated that they are living
together as husband and wife but the respondents and the police authorities
are harassing them and are interfering in their marital life. Since the
petitioners are major and have married each other, we direct the police
authorities to ensure that they are not harassed in any manner either by the
police authorities or by any one else and they may be permitted to live as
husband and wife.
With the aforesaid directions, this petition stands finally disposed of.
Office is directed to issue a certified copy of this order on payment of usual
charges today.
Order Date :- 11.8.2010
SC