Allahabad High Court High Court

Smt. Vandana Mishra And Others vs State Of U.P. And Others on 29 June, 2010

Allahabad High Court
Smt. Vandana Mishra And Others vs State Of U.P. And Others on 29 June, 2010
Court No. - 36

Case :- WRIT - C No. - 37106 of 2010

Petitioner :- Smt. Vandana Mishra And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Mansoor Ahmad
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 :- 29.6.2010
M/A.