Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Deepak Veer Singh Chauhan And ... vs State Of U.P. Thru S.S.P. And 2 ...
2014 Latest Caselaw 2349 ALL

Citation : 2014 Latest Caselaw 2349 ALL
Judgement Date : 23 June, 2014

Allahabad High Court
Deepak Veer Singh Chauhan And ... vs State Of U.P. Thru S.S.P. And 2 ... on 23 June, 2014
Bench: Pankaj Mithal



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 37
 

 
Case :- WRIT - C No. - 33061 of 2014
 

 
Petitioner :- Deepak Veer Singh Chauhan And Another
 
Respondent :- State Of U.P. Thru S.S.P. And 2 Others
 
Counsel for Petitioner :- Rakesh Kumar Srivastava
 
Counsel for Respondent :- C.S.C.
 

 
Hon'ble Pankaj Mithal,J.

1.    Heard learned counsel for the petitioners and learned standing counsel appearing for the State of U.P.

2.    The petitioners as usual are claiming protection of their life from their parents/relatives who with the police help are disturbing their married life as they have married of their own free will against the wishes of their parents.

3.    In view of legal position which has been summed up in the case of Smt. Pooja and another Vs. State of U.P. and others 2013 (6) ADJ 225 without expressing any opinion about the marriageable age of both the petitioners, validity of their marriage or the genuineness of the marriage certificate, if any, produced, the writ petition is disposed of with liberty to the petitioners to approach the concerned court of magistrate/police authorities/Senior Superintendent of Police and to appraise any of these authorities of the disturbance by outsiders in their married life and in case it is so done, the police authorities would ensure that they are not put to any threat or torture and their married life is not disturbed provided they are prima facie found to be of marriageable age and married in accordance with law and further that they are not wanted or involved in any case in connection with the above marriage or living together subject to the final outcome of the inquiry or investigation.

4.    The filing of this petition or the order of its disposal would not be treated as proof of marriage between the petitioners which would be subject to declaration of their marriageable status by the court of competent jurisdiction or upon the registration of their marriage with the competent authority in accordance with law.

5.    Since the petition is being disposed of in limine, any person aggrieved by it is at liberty to apply for its recall, if the order has been obtained by suppression or concealment of facts or on false averments.

6.    The writ petition is disposed of with above observations.

Order Date :- 23.6.2014

Brijesh

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter