Allahabad High Court High Court

Smt. Soni Rahi And Others vs State Of U.P. And Others on 12 August, 2010

Allahabad High Court
Smt. Soni Rahi And Others vs State Of U.P. And Others on 12 August, 2010
Court No. - 9

Case :- WRIT - C No. - 47870 of 2010

Petitioner :- Smt. Soni Rahi And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Rajesh Kumar Srivastava
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. Soni Rahi, petitioner no.1 is
aged about 22 years and Sri Dilip Kumar petitioner no.2 is aged about
23years. It has been stated that both the petitioners have married each other in
Arya Samaj Mandir Aliganj, Lucknow. according to Hindu Customs and
Rites on 22.7.2010 and marriage deed was executed between the petitioners
on 26.7.2010 as the the Notary Affidavit.

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 :- 12.8.2010
PKB