Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shiva And Another vs State Of U.P. And 4 Others
2023 Latest Caselaw 11077 ALL

Citation : 2023 Latest Caselaw 11077 ALL
Judgement Date : 13 April, 2023

Allahabad High Court
Shiva And Another vs State Of U.P. And 4 Others on 13 April, 2023
Bench: Vivek Kumar Birla, Surendra Singh-I



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 45
 

 
Case :- CRIMINAL MISC. WRIT PETITION No. - 5809 of 2023
 

 
Petitioner :- Shiva And Another
 
Respondent :- State Of U.P. And 4 Others
 
Counsel for Petitioner :- Yanendra Pandey,Vaibhav Kumar Pandey
 
Counsel for Respondent :- G.A.
 

 
Hon'ble Vivek Kumar Birla,J.

Hon'ble Surendra Singh-I,J.

Heard Sri Yanendra Pandey, learned counsel for the petitioners, Sri Chandra Shekhar Singh, learned counsel appearing for the informant and Ms. Manju Thakur, learned A.G.A. for the State and perused the record.

This writ petition has been filed praying to quash the first information report dated 18.03.2023, registered in Case Crime No.0082 of 2023, under Sections 363, 366 IPC, P.S. Sigra, District Varuna Commissionerate, Varanasi and not arrest the petitioners pursuant to the said FIR.

The contention of the learned counsel for the petitioners is that both the petitioners are major and married to each other out of their own free will, as such no offence under Sections 363 and 366 I.P.C. is made out.

Per contra, learned AGA submits that in the first information report itself the age of the victim has been mentioned as 17 years.

At this stage, learned counsel for the petitioners has placed reliance upon a judgment of Hon'ble Supreme Court in the case of Suhani vs. State of U.P. reported in 2018 0 Supreme (SC) 1430 and submits that in all such matters Hon'ble Apex Court has directed for age determination test of the girl.

In view thereof, we direct that the petitioner no.2- Smt. Kumkum be produced before the Magistrate concerned, for recording her statement under section 164(1) and (5) of Cr.P.C. and thereafter, she shall be brought before the Chief Medical Officer concerned by the I.O. of the case who shall constitute a panel of three doctors, for her age determination test (ossification test). Both these exercises must conclude on or before 29.05.2023 or within six weeks from today.

It is incumbent upon the petitioners to provide all necessary assistance to the Investigation Officer during investigation, however, the petitioners shall not be arrested during this period.

The arrest of the petitioners shall be subject to the 164 Cr.P.C. statement of the girl and her age.

In the event, if it is found that she had attained the age of majority and her 164 Cr.P.C. statement favours the petitioner no.1, then the petitioners shall not be arrested till the submission of report by the police under section 173(2) Cr.P.C. OTHERWISE, the procedure of law would follow against the petitioners and the protection given to the petitioners would automatically stands vacated.

With this observation, the writ petition stands disposed of.

Order Date :- 13.4.2023

Nitendra

 

 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter