Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Seema And Another vs State Of U.P. And 03 Others
2018 Latest Caselaw 2581 ALL

Citation : 2018 Latest Caselaw 2581 ALL
Judgement Date : 14 September, 2018

Allahabad High Court
Smt. Seema And Another vs State Of U.P. And 03 Others on 14 September, 2018
Bench: Kaushal Jayendra Thaker



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 2
 

 
Case :- WRIT - C No. - 31280 of 2018
 

 
Petitioner :- Smt. Seema And Another
 
Respondent :- State Of U.P. And 03 Others
 
Counsel for Petitioner :- Omvir Singh Rajpoot
 
Counsel for Respondent :- C.S.C.
 

 
Hon'ble Dr. Kaushal Jayendra Thaker,J.

The petitioners have preferred this writ petition for a direction upon the respondents not to interfere in their married life and also for protection of their lives and liberty.

The petitioners claim that they are adults and living together out of their own freewill. It is stated that for the said reason, the respondent no. 4 and his other family members have got annoyed and there is serious danger to the lives of the petitioners as they are being threatened and harassed.

In support of their age, the petitioners have brought on records their High School Marks Sheet and Aadhar card, wherein the date of birth of the petitioner no. 1 is shown to be 20.7.1996 and that of petitioner no. 2 as 20.7.1993. Thus, it appears from the record that both the petitioners are major.

It is further stated by learned counsel for the petitioners that petitioner No.1 personally went to the Senior Superintendent of Police, Aligarh and gave an application dated 18.4.2018. They have filed the complete online application for registration of their marriage which is taken on record.

The petitioners have averred in the writ petition that they are living as wife and husband. It is stated that they have apprehension that the respondent no. 4 can eliminate them for the honour of his family. In case this Court does not grant them protection, their lives may be endangered.

Heard learned counsel for the petitioners and learned Standing Counsel for the State functionaries. In view of the order proposed to be passed, there is no need to issue notice to the respondent no. 4. With the consent of learned counsel appearing for the parties, this writ petition is being disposed of finally at this stage in terms of the Rules of the Court.

The Supreme Court in a long line of decisions has settled the law that where a boy and a girl are major and they are living with their free will, then, nobody including their parents, has authority to interfere with their living together. Reference may be made to the judgements of the Supreme Court in the cases of Gian Devi v. The Superintendent, Nari Niketan, Delhi and others, (1976) 3 SCC 234; Lata Singh v. State of U.P. and another, (2006) 5 SCC 475; and, Bhagwan Dass v. State (NCT of Delhi), (2011) 6 SCC 396, which have consistently been followed by the Supreme Court and this Court, as well as of this Court in Deepika and another v. State of U.P. and others, 2013 (9) ADJ 534. The Supreme Court in Gian Devi (supra) has held as under:

"7. ... Whatever may be the date of birth of the petitioner, the fact remains that she is at present more than 18 years of age. As the petitioner is sui juris no fetters can be placed upon her choice of the person with whom she is to stay, nor can any restriction be imposed regarding the place where she should stay. The court or the relatives of the petitioner can also not substitute their opinion or preference for that of the petitioner in such a matter."

Having regard to the facts and circumstances of the case, I am of the view that the petitioners are at liberty to live together and no person shall be permitted to interfere in their peaceful living. In case any disturbance is caused in the peaceful living of the petitioners, the petitioners shall approach the Senior Superintendent of Police, Aligarh, with a certified copy of this order, who shall provide immediate protection to the petitioners.

A liberty is granted to the respondent no. 4 that if the documents brought on the record are fabricated or forged, it will be open to him to file a recall application for recall of this order.

It is made clear that this Court has not adjudicated upon the alleged marriage of the petitioners and this order in no way expresses opinion about the validity of their marriage and genuineness of their marriage certificate, if any.

With the aforesaid observations, the writ petition is allowed. No order as to costs.

Order Date :- 14.9.2018

Mukesh

 

 

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter