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

Smt. Sangeeta And Another vs State Of U.P. And 3 Others
2021 Latest Caselaw 10992 ALL

Citation : 2021 Latest Caselaw 10992 ALL
Judgement Date : 27 August, 2021

Allahabad High Court
Smt. Sangeeta And Another vs State Of U.P. And 3 Others on 27 August, 2021
Bench: Neeraj Tiwari



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 36
 

 
Case :- WRIT - C No. - 20654 of 2021
 

 
Petitioner :- Smt. Sangeeta And Another
 
Respondent :- State Of U.P. And 3 Others
 
Counsel for Petitioner :- Pawan Singh Pundir
 
Counsel for Respondent :- C.S.C.
 

 
Hon'ble Neeraj Tiwari,J.

This petition has been filed by the petitioners for a direction upon the private respondent not to interfere with their marital life and liberty.

It is stated that both petitioner nos.1 and 2 are major and they have solemnized their marriage out of their own sweet and free will. It is also stated that private respondent is interfering with marital life and liberty of the petitioners.

It is settled by the Apex Court in Lata Singh vs. State of U.P., AIR 2006 SC 2522, that it is the right of major individuals to live together or to solemnize marriage and no interference with such right is permissible. Para 17 of the said judgment is reproduced:-

"17. The caste system is a curse on the nation and the sooner it is destroyed the better. In fact, it is dividing the nation at a time when we have to be united to face the challenges before the nation unitedly. Hence, inter-caste marriages are in fact in the national interest as they will result in destroying the caste system. However, disturbing news are coming from several parts of the country that young men and women who undergo inter-caste marriage, are threatened with violence, or violence is actually committed on them. In our opinion, such acts of violence or threats or harassment are wholly illegal and those who commit them must be severely punished. 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."

The same view was again taken by the Apex Court in the matter of Bhagwan Das v. State (NCT of Delhi), 2011 6 SCC 396 as well as this Court in the matter of Deepika and another vs. State of U.P. and others, 2013 (9) ADJ 534.

In view of the law settled, it goes without saying that in case any interference with the marital life and liberty of the petitioners is made or any threat is extended to them, they shall be at liberty to approach the concerned Superintendent of Police/Senior Superintendent of Police, who shall examine petitioners' grievance and take all steps, as may be warranted in law, to ensure that life and liberty of the petitioners is not interfered with by private respondent, keeping in view the observations made by the Apex Court as well as this Court in Lata Singh (supra), Bhagwan Das (supra) & Deepika and another (supra).

The court has not gone into the validity of the marriage. It will be open for the parties to get their marriage registered in accordance with law within two months from date.

Since the writ petition is being disposed of at the stage of fresh motion itself and notices have not been issued to private respondent, as such, liberty is given to him to file a recall, in case any of the averments made in the writ petition are found to be incorrect, and this order shall stand automatically vacated, in case any First Information Report has been lodged in the matter.

Subject to the observations made above, the writ petition stands disposed of.

Order Date :- 27.8.2021

Sartaj

 

 

 
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