Saturday, 13, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Alok Kumar And Anr. vs State Of U.P. And 3 Others
2016 Latest Caselaw 466 ALL

Citation : 2016 Latest Caselaw 466 ALL
Judgement Date : 14 March, 2016

Allahabad High Court
Alok Kumar And Anr. vs State Of U.P. And 3 Others on 14 March, 2016
Bench: Bala Krishna Narayana, Naheed Ara Moonis



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 40
 

 
Case :- CRIMINAL MISC. WRIT PETITION No. - 5728 of 2016
 

 
Petitioner :- Alok Kumar And Anr.
 
Respondent :- State Of U.P. And 3 Others
 
Counsel for Petitioner :- Ayank Mishra
 
Counsel for Respondent :- G.A.
 

 
Hon'ble Bala Krishna Narayana,J.

Hon'ble Naheed Ara Moonis,J.

Learned counsel for the petitioner is permitted to implead the victim Smt. Ranjana as petitioner no.3 in the array of the parties.

Learned A.G.A. has accepted notice on behalf of the opposite party nos. 1 to 3.

Issue notice to the opposite party no. 4.

Each one of the respondent is accorded four weeks' time to file counter affidavit.

Rejoinder affidavit may also be filed within two weeks' thereafter.

List after six weeks'.

On the matter being taken up today, Smt. Ranjana, petitioner no. 3 is present in the Court and she claims that she is major and on her own freewill, walked out from her parental house and has entered into matrimonial alliance with Alok Kumar, s/o Bankelal petitioner no. 1.

Both the petitioners have contended that once they are major and they have voluntarily married, then to conceive in view of the judgment of Apex Court rendered in Criminal Appeal No. 1142 of 2013 (Sachin Pawar vs. State of U.P) decided on 02.08.2013, that, offence has been committed under Sections 363, 366 I.P.C., cannot be approved of.

The petitioners are present in the Court and have been identified by their counsel.

Prima facie arguments advanced appear to have some substance and require consideration by this Court as such pursuant to impugned F.I.R. dated 3.2.2016 registered as Case Crime No. 40 of 2016, under sections 363, 366 I.P.C., P.S. Alou, district- Mainpuri, no coercive action be taken against the petitioners.

Order Date :- 14.3.2016

RU

 

 

 
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 : MAIMS

 
 
Latestlaws Newsletter