Court No. - 34 Case :- WRIT - C No. - 45345 of 2010 Petitioner :- Smt. Shivani Goyal And Another Respondent :- State Of U.P. And Others Petitioner Counsel :- Vipin Kumar Respondent Counsel :- C.S.C. Hon'ble Prakash Chandra Verma,J.
Hon’ble Ram Autar Singh,J.
By means of this petition, the petitioners have prayed for
protection of their lives.
Learned counsel for the petitioners submits that the petitioners
are major and they have solemnised their marriage on their own
free will and now they are being harassed.
If the marriage of the petitioners is registered and if there is any
real grievance to married couple against their parents or relatives
or police who are allegedly interfering with their conjugal rights
which goes to such extent that there is threat of their life they
may approach the S.S.P. Muzaffar Nagar.
The S.S.P. Muzaffar Nagar is directed to take steps on the
application of the petitioners and pass appropriate order on their
application for the security and safety of the petitioners life
immediately.
It is made clear that in the event of any F.I.R., it will be open for
the police authorities to proceed in accordance with law.
With the above observation, the writ petition is disposed of finally.
Order Date :- 3.8.2010
RU