Allahabad High Court High Court

Smt. Reshma @ Poonam & Anr. vs State Of U.P. & Others on 18 January, 2010

Allahabad High Court
Smt. Reshma @ Poonam & Anr. vs State Of U.P. & Others on 18 January, 2010
Court No. - 2

Case :- WRIT - C No. - 70617 of 2009

Petitioner :- Smt. Reshma @ Poonam & Anr.
Respondent :- State Of U.P. & Others
Petitioner Counsel :- S.S. Shah
Respondent Counsel :- C.S.C.

Hon'ble Ashok Bhushan,J.

Hon’ble Virendra Singh,J.

Heard learned counsel for the petitioners and learned Standing Counsel for the
respondent.

By this petition, the petitioners prayed for a direction in the nature of
mandamus directing the respondents not to harass and interfere in the marital
life of the petitioners. The petitioners who claim to be major have married.
The marriage of the petitioners was performed on 5.12.2009. The allegations
have been made in para 25 that father of the petitioner no.1 along with police
personnel reached at the house of petitioner no.2 on 15. 12.2009 and inquired
about the petitioner no.1. Paragraph no.25 of the writ petition only indicates
that only inquiry had been made. In a event any offence is committed or any
kind of harassment is made, the petitioner may file a complaint or lodge an
FIR . The allegations in the writ petition are only general allegations.No
ground has been made out to interfere this writ petition under 226 of
Constitution of India.

With the above observations, the writ petition is dismissed.

Order Date :- 18.1.2010
Hsc/