Citation : 2018 Latest Caselaw 309 ALL
Judgement Date : 2 May, 2018
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 10 Case :- WRIT - C No. - 14596 of 2018 Petitioner :- Mohammad Salim And Another Respondent :- State Of U.P. And 4 Others Counsel for Petitioner :- Munna Singh Tomar,Pushpendra Singh Tomar,Suresh Singh Tomar Counsel for Respondent :- C.S.C. Hon'ble Ajay Bhanot,J.
Supplementary affidavit filed today is taken on record.
Heard Shri Munna Singh Tomar, learned counsel for the petitioners and learned Standing Counsel for the State-respondents.
The petitioners claim to have attained the age of majority. They further claim to have got married. The petitioners have submitted a joint affidavit in support of the writ petition.
Learned counsel for the petitioners contends that the marriage of the petitioners has been duly registered by the Marriage Registration Officer, District- Kanpur Nagar. The marriage registration certificate has been annexed in the writ petition.
Similar petitions has engaged the attention of the Division Bench of this Court. The judgement rendered by the Division Bench of this Court on 8.2.2017 in Writ-C No.7305 of 2013, (Smt. Raj Kumari and another Vs. State of U.P. and others), will guide the decision in this case. For ease of reference, the order of Division Bench of this Court is indicated hereunder:
"Heard learned counsel for the writ petitioners and learned counsel for the State.
Petitioners claim to be of marriageable age on the relevant date and that they have married each other of their own freewill. Both the petitioners claim to be illiterate and hence they have not annexed any documentary proof of age. In case of necessity, the concerned police officer or the Magistrate shall get the age of petitioners verified in accordance with law.
This case is not different from large number of similar cases coming to this Court wherein young girl and boy claim to be adults and raise a grievance that they have married or are living with each other of their own freewill and for that, they are being threatened and harassed by parents of one or other party generally in connivance with or with support of local police.
In cases where criminal case is lodged by parents of girl alleging that she is a minor or she has been kidnapped for immoral purposes, Police has a duty to investigate the case seriously, so that no crime is committed against a young girl, but in other situation, where the girl is adult and has chosen to live as wife with another adult of her own freewill, the Police is required to give due protection and ensure that no harm is caused to such young couple only because the parents do not approve the decision of their children to marry as per their choice although the children have become adults.
Disposal of writ petition in such cases may not be construed as grant of certificate by this Court that the alleged marriage is valid and in accordance with law, but nonetheless where girl and boy are adults and they are living together of their own freewill, the Police must give due protection after making enquiry in respect of claim of their age. Once the girl and boy are found to be adults, it is the duty of the Police as well as the Civil Society to ensure that they are not put to fear of their lives or liberty.
In the present case, both the petitioners have claimed to be adults and married to each other of their own freewill. The writ petition is, therefore, disposed of with liberty to petitioners to approach the concerned Superintendent of Police or Senior Superintendent of Police with a certified copy of this order, so that petitioners are not threatened or tortured by any person, even if they happen to be the parents of petitioners, against law. "
In case, the respondent No. 4 and 5 or their adherents are threatening the petitioners, it is open to the petitioners to make an application to the Senior Superintendent of Police, District- Kanpur Nagar. The Senior Superintendent of Police, Kanpur Nagar is directed to consider the same expeditiously and also take action in terms of the judgment of this Court rendered in the case of Smt. Raj Kumari (supra).
With the aforesaid observations/directions, the writ petition is disposed of finally.
Order Date :- 2.5.2018
Ravi Prakash
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!