Allahabad High Court High Court

Smt. Snehlata And Another vs State Of U.P. & Others on 2 August, 2010

Allahabad High Court
Smt. Snehlata And Another vs State Of U.P. & Others on 2 August, 2010
Court No. - 9

Case :- WRIT - C No. - 44999 of 2010

Petitioner :- Smt. Snehlata And Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Sanjay Srivastava
Respondent Counsel :- C.S.C.

Hon'ble Vijay Manohar Sahai,J.

Hon’ble Mrs. Jayashree Tiwari,J.

We have heard learned counsel for the petitioners and learned standing
counsel appearing for the respondents.

Petitioner no.1 is aged about 21 years as per High School Mark-sheet filed as
Annexure-1 to the writ petition. The petitioner no.2 is aged about 28 years. He
has also filed PAN Card in support of his age as Annexure-2 to the writ
petition. In paragraph 5 of the petition it is stated that the petitioner no.1
married to the petitioner no.2 on 15.2.2010 in Arya Samaj Mandir, Kanpur
Nagar of their own free will. The petitioners appeared before us and stated
that they have married each other in Arya Samaj Mandir, Kanpur Nagar on
15.2.2010 out of their own free will and volition and since then they are living
together as husband and wife. The marriage certificate issued by Pradhan of
the Mandir on the same day is filed as Annexure-3 to the writ petition Their
marriage has also been registered by the Registrar, Hindu Marriages, Kanpur
Nagar on 13.7.2010 which is filed as Annexure-4 to the writ petition. .

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 police authorities and other persons 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 other person 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 within twenty four hours.

Order Date :- 2.8.2010
SC