Allahabad High Court High Court

Smt. Soni And Another vs State Of U.P. And Others on 30 June, 2010

Allahabad High Court
Smt. Soni And Another vs State Of U.P. And Others on 30 June, 2010
Court No. - 36

Case :- WRIT - C No. - 37351 of 2010

Petitioner :- Smt. Soni And Another
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Anuj Bajpai
Respondent Counsel :- C.S.C.

Hon'ble Sheo Kumar Singh,J.

Hon’ble Rajesh Chandra,J.

Heard learned counsel for the petitioners and learned Standing Counsel.

Submission is that both the petitioners are married and they are major and in
respect of both the facts, documents are on record.

Both the petitioners are present in the Court.

It is further submitted that against the petitioners, no first information report
or any criminal action is there, but the respondents are causing harassment in
the peaceful married life of the petitioners.

In view of the aforesaid, this Court directs that if there is no first information
report or any criminal action against the petitioners, then they are not to be
harassed in any manner and they are permitted to lead their peaceful married
life. However, if the criminal proceedings or action is pending against
petitioners then that may be proceeded in accordance with law.

With the aforesaid observation writ petition stands disposed of.

Order Date :- 30.6.2010
vinay