Court No. - 9 Case :- WRIT - C No. - 47129 of 2010 Petitioner :- Smt. Seema And Others Respondent :- State Of U.P. And Others Petitioner Counsel :- Lallan Verma 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 5 it has been stated that both the petitioners are major. It has
been stated in the Notarial Affidavit that Smt Seema, petitioner no.1 is aged
about 28 years and Sri Vinod Kumar petitioner no.2 is aged about 33 years. It
has been stated that both the petitioners have married each other in Arya
Samaj District Saharanpur. As per marriage certificate issued by Registrar of
Hindu Marriages District Saharanpur (U.P.) India on 17.7.2009 under the
Hindu Marriage Act,1955.
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 appears 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
PKB