Citation : 2022 Latest Caselaw 22734 ALL
Judgement Date : 23 December, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 9 Case :- CRIMINAL MISC. WRIT PETITION No. - 9801 of 2022 Petitioner :- Sushma Yadav And Another Respondent :- State Of U.P. Thru. Prin. Secy. Home Lko And Others Counsel for Petitioner :- Vishva Nath Pratap Singh,Saurabh Upadhyay Counsel for Respondent :- G.A. Hon'ble Rajesh Singh Chauhan,J.
Hon'ble Mohd. Aslam,J.
Heard Sri Saurabh Upadhyay, learned counsel for the petitioners and learned A.G.A. for the State-respondents.
By means of the present writ petition, the petitioners have prayed for a direction in the nature of mandamus directing the respondents not to interfere in their peaceful matrimonial life.
Learned A.G.A. has raised objection regarding maintainability of this writ petition to point out that petitioner no.2 is aged about 19 years, and since the marriageable age of a boy is 21 years, therefore, the petitioner no.2 may not be protected by this petition. On that learned counsel for the petitioners has drawn attention of this Court towards the dictum of the Apex Court in Re: Hardev Singh vs. Harpreet Kaur and Others, (2020) 19 SCC 504 referring para 7.8 of the judgment to contend that even if the boy is below the twenty-one years and above eighteen years of age, such marriage may not be treated as illegal marriage. Para 7.8 is being produced herein-below:
"7.8. Section 9 of the 2006 Act must be viewed in the backdrop of this gender dimension to the practice of child marriage. Thus, it can be inferred that the intention behind punishing only male adults contracting child marriages is to protect minor young girls from the negative consequences thereof by creating a deterrent effect for prospective grooms who, by virtue of being above eighteen years of age are deemed to have the capacity to opt out of such marriages. Nowhere from the discussion above can it be gleaned that the legislators sought to punish a male between the age of eighteen and twenty-one years who contracts into a marriage with a female adult. Instead, the 2006 Act affords such a male, who is a child for the purposes of the Act, the remedy of getting the marriage annulled by proceeding under Section 3 of the 2006 Act. Hence, male adults between the age of eighteen and twenty-one years of age, who marry female adults cannot be brought under the ambit of Section 9, as this is not the mischief that the provision seeks to remedy."
Learned counsel for the petitioners has further submitted that the petitioners are major and they have solemnized their marriage with each other in a temple on 01.09.2022. As per the high school certificates, which have been annexed collectively as Annexure No.2 with this petition, the date of birth of petitioner nos.1 & 2 is 01.01.2004 and 20.11.2003, respectively. No first information report has been registered against them.
The petitioners claim to be adults and married to each other of their own freewill and for that they are being threatened and harassed.
In 'Lata Singh Vs. State of UP, 2006 Cr.L.J. 3312', 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 had 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, uncivilized 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 above, the writ petition is finally disposed of with the direction 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 concerned Senior Superintendent of Police or Superintendent of Police with a copy of this order, who shall provide immediate protection to the petitioners.
However, this order in no way expresses opinion about the validity of their marriage and genuineness of their marriage certificate. This order shall not protect the petitioners against any action or proceedings pursuant to any F.I.R. or complaint case against him/her/them.
The petitioners shall get their marriage registered under the "Uttar Pradesh Marriages Registration Rules, 2017" within two months from today, failing which this order will automatically come to an end.
The Registrar of Marriages concerned is directed to process and issue the registration certificate to the petitioners as per law at the earliest.
Order Date :- 23.12.2022
Vikas/-
[Mohd. Aslam, J.] [Rajesh Singh Chauhan, J.]
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!