Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shveta And Another vs State Of U P And 2 Others
2019 Latest Caselaw 5936 ALL

Citation : 2019 Latest Caselaw 5936 ALL
Judgement Date : 9 July, 2019

Allahabad High Court
Shveta And Another vs State Of U P And 2 Others on 9 July, 2019
Bench: Yogendra Kumar Srivastava



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 3
 

 
Case :- WRIT - C No. - 21853 of 2019
 

 
Petitioner :- Shveta And Another
 
Respondent :- State Of U P And 2 Others
 
Counsel for Petitioner :- Vikash Chandra Tiwari
 
Counsel for Respondent :- C.S.C.
 

 
Hon'ble Dr. Yogendra Kumar Srivastava,J.

Supplementary affidavit filed today is taken on record.

Heard learned counsel for the petitioners and Sri Dhirendra Singh, learned counsel appearing for the State.

It is stated that the petitioner nos. 1 and 2 have got married with each other and their marriage has also been registered on 21.05.2019. However, it is stated that the respondents are not allowing them to stay together.

Learned counsel for the petitioners by looking into the documents available on record certifies that they are of a marriageable age. It has been stated that no FIR has been lodged.

In Lata Singh vs. State of UP 2006 Cr.L.J. 3309, while dealing with a case of harassment by the parents of the boy and girl, who had entered into inter-caste marriage, Hon'ble Supreme Court has issued directions to the Administration/Police authorities throughout the country in the following terms:-

"This is a free and democratic country, and once a person becomes a major he or she can marry whosoever he/she likes. If the parents of the boy or girl do not approve of such inter-caste or inter-religious marriage the maximum they can do is that they can cut off social relations with the son or the daughter, but they cannot give threats or commit or instigate acts of violence and cannot harass the person who undergoes such inter-caste or inter- religious marriage. We, therefore, direct that the administration/police authorities throughout the country will see to it that if any boy or girl who is a major undergoes inter-caste or inter-religious marriage with a woman or man who is a major, the couple are not harassed by any one nor subjected to threats or acts of violence, and any one who gives such threats or harasses or commits acts of violence either himself or at his instigation, is taken to task by instituting criminal proceedings by the police against such persons and further stern action is taken against such persons as provided by law."

In Bhagwan Dass v. State (NCT of Delhi), (2011) 6 SCC 396 Hon'ble Supreme Court held in paragraph 28 and 29 as under:-

"28. ..... Often young couples who fall in love have to seek shelter in the police lines or protection homes, to avoid the wrath of kangaroo courts. We have held in Lata Singh case that there is nothing "honourable" in "honour" killings, and they are nothing but barbaric and brutal murders by bigoted persons with feudal minds. In our opinion honour killings, for whatever reason, come within the category of the rarest of rare cases deserving death punishment. It is time to stamp out these barbaric, feudal practices which are a slur on our nation. This is necessary as a deterrent for such outrageous, uncivilised behavior. All persons who are planning to perpetrate "honour" killings should know that the gallows await them.

29. Let a copy of this judgment be sent to the Registrars General/ Registrars of all the High Courts who shall circulate the same to all the Judges of the Courts. The Registrars General/ Registrars of the High Courts will also circulate copies of the same to all the Sessions Judges/ Additional Sessions Judges in the States/Union Territories. Copies of the judgment shall also be sent to all the Chief Secretaries/ Home Secretaries/ Directors General of Police of all States/ Union Territories in the country. The Home Secretaries and Directors General of Police will circulate the same to all SSPs/SPs in the States/Union Territories for information."

In view of the above, the writ petition is finally disposed of with a direction that the petitioners are at liberty to live together and no one shall be permitted to interfere in their peaceful living. In case any disturbance is caused in the peaceful living of the petitioners, they shall approach the concerned Senior Superintendent of Police or the Superintendent of Police with a certified copy of this order, who shall provide immediate protection to the petitioners.

No notice is being issued to the respondents. However, in case the marriage certificate is found to be fake, the private respondent shall have liberty to file a recall in this Court.

Order Date :- 9.7.2019

Imroz

(Dr. Y. K. Srivastava, J.)

 

 

 
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