Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Rani And Another vs State Of U.P. And 3 Others
2023 Latest Caselaw 12001 ALL

Citation : 2023 Latest Caselaw 12001 ALL
Judgement Date : 20 April, 2023

Allahabad High Court
Smt. Rani And Another vs State Of U.P. And 3 Others on 20 April, 2023
Bench: Saumitra Dayal Singh



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 81
 

 
Case :- WRIT - C No. - 11973 of 2023
 

 
Petitioner :- Smt. Rani And Another
 
Respondent :- State Of U.P. And 3 Others
 
Counsel for Petitioner :- Virendra Singh
 
Counsel for Respondent :- C.S.C.
 

 
Hon'ble Saumitra Dayal Singh,J.

1. Supplementary affidavit filed today. Taken on record.

2. By means of present writ petition, the petitioners have prayed for direction in the nature of mandamus directing the respondents not to interfere in their peaceful married life.

3. Learned counsel for the petitioners submits that petitioner nos. 1 & 2 have attained the age of majority as per their Aadhar Card (copies annexed as Annexure Nos. 1 and 3 to the writ petition). At present, there is no material existing either in the shape of an FIR or other material to establish that any offence has been committed by the petitioners with respect to their claim of having married of their own free will. Petitioner no. 1 has also filed supplementary affidavit, bringing on record medical opinion of the Chief Medical Officer, Bareilly, wherein age of the said petitioner estimated to be about 18 years. Insofar as petitioner no.2 is concerned, learned Standing Counsel would submit, he has yet not attained the age of marriage.

4. In such facts, petitioners have further disclosed to have got married on 22.03.2023 at Arya Samaj Mandir. They further disclose, arising from such choice exercised by the petitioners, certain persons who are relatives of petitioner no.1, including respondent no.4 threatened the petitioners with dire consequences. In such circumstances, petitioners have expressed apprehensions existence of genuine threat of life and liberty.

5. On the other hand, learned Standing Counsel would submit, both in the context of provisions of Sections 8 and 9 of the U.P. Prohibition of Unlawful Conversion of Religion Act, 2021 and for reason of petitioner no.2 having not attained the age of marriage, the marriage being claimed by the petitioners is non-existant. Therefore, no further direction will be issued in such facts, at this stage.

6. At the same time, upon query made, learned Standing Counsel would not dispute, the status of the marriage being set up by the petitioners apart, insofar as they have further expressed their desire to live together after attaining the age of majority, they may not have committed any offence.

7. On further query, learned Standing Counsel would fairly states, the State authorities would remain obligated to protect the life and liberty of the petitioners, even if the marriage being claimed by them does not exist. Here, it may be noted, at present, no criminal case has been registered against either of the petitioner arising from the choice exercised by them namely, to live together.

8. Petitioners further assert that no F.I.R. has been registered against them in respect of the same and that their marriage was solemnized with their free consent without duress on any party. The petitioners further allege that they are being threatened and harassed by respondents for reason of having thus got married.

9. 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, the 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."

(emphasis supplied)

10. In Bhagwan Dass v. State (NCT of Delhi), (2011) 6 SCC 396 the 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 behaviour. 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."

(emphasis supplied)

11. Learned Standing counsel states that the above observations and directions issued by the Supreme Court are being enforced in the State of U.P. and that no further direction is required to be issued by this Court at this stage as it is a mere apprehension of the petitioners that the private respondents may commit some act of violence and or harass the petitioner.

12. As on date it is clear that the petitioners claim have exercised their freewill/choice and further claim to have got married against wishes of some relatives.

13. Without reaching any conclusion as to legality of the marriage performed between the petitioners and leaving that issue to be considered at the appropriate stage in appropriate proceedings, at present, this much is undisputed, the petitioners have attained the age of majority and appear to be living together of their own free will, the writ petition is disposed of with the direction; (i) In case of violation of the aforesaid direction issued by the Supreme Court, the petitioners may approach the concerned Senior Superintendent of Police or Superintendent of Police with a copy of this order, who is obliged to ensure full compliance of the directions issued by the Supreme Court in the cases of Lata Singh and Bhagwan Das (supra), extracted above. He may obtain and keep on record a response/report from the S.H.O of the concerned P.S. as to steps taken to comply with the aforesaid direction of the Supreme Court, in the facts of the present case.

14. However, it is made clear the Court has not adjudicated the validity of the marriage and/or genuineness of their marriage certificate claimed by the petitioners or the correct age of the petitioners. It is further clarified, this order has not been passed to protect the petitioners against any action or proceedings instituted in accordance with law. The order seeks to protect the life and liberty of the petitioners from any threat arising from or being occasioned by their marriage - life and liberty being the foundation of all freedoms guaranteed under our Constitution.

Order Date :- 20.4.2023

Abhilash

 

 

 
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 : MAIMS

 
 
Latestlaws Newsletter