Court No. - 7 Case :- WRIT - C No. - 35499 of 2010 Petitioner :- Smt. Versha Sharma And Another Respondent :- State Of U.P. And Others Petitioner Counsel :- Awadhesh Kumar Mishra Respondent Counsel :- C.S.C. Hon'ble Mrs. Poonam Srivastav,J.
Hon’ble Naheed Ara Moonis,J.
Heard learned counsel for petitioners and learned Standing
Counsel.
Petitioner no.1 Smt. Versha Sharma and petitioner no.2 Manish
Jaiswal are present in Court.
The instant writ petition has been filed with a prayer for a direction
in the nature of mandamus to restrain respondents from interfering
in peaceful life of petitioners as husband and wife. Copies of High
School Mark Sheet and PAN Card are annexed as annexure no. 2
to the writ petition showing that petitioner no.1 was born on
10.1.1992 and petitioner no.2 on 15.3.1982. They appear to be
major. Marriage certificate issued by Arya Samaj, Krishna Nagar,
Prayag, is annexed as annexure no.1 to the writ petition in proof of
their marriage.
Issue notice to respondent no.3 returnable at an early date.
Counter affidavit may be filed within three weeks from the date of
receipt of notice. Rejoinder affidavit may be filed within three
weeks thereafter.
List immediately on expiry of the aforesaid period.
Till the next date of listing, respondents are restrained from
interfering in peaceful life of petitioners as husband and wife, and
adopting any coercive measure or causing harassment.
Order Date :- 17.6.2010
rkg