Citation : 2023 Latest Caselaw 12724 ALL
Judgement Date : 25 April, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 45 Case :- CRIMINAL MISC. WRIT PETITION No. - 6022 of 2023 Petitioner :- Smt. Maloda And Another Respondent :- State Of U.P. And 3 Others Counsel for Petitioner :- Sudhakar Yadav Counsel for Respondent :- G.A. Hon'ble Vivek Kumar Birla,J.
Hon'ble Surendra Singh-I,J.
Heard Sri Sudhakar Yadav, learned counsel for the petitioners, Sri G.P. Singh, 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 17.03.2023, registered in Case Crime No.51 of 2023, under Sections 363, 366, 504, 506 IPC, P.S.Usawan, District Budaun 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 Section 363, 366 I.P.C. is made out. By drawing attention to Annexure-4 to the petition, it is submitted that online application for registration of marriage has also been submitted on 17.03.2023.
Per contra, learned AGA submits that as per the first information report girl-Maloda is aged about 16 years, therefore, a cognizable offence has been made out.
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.1-Maloda 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 30.05.2023 or within five 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.2, 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 :- 25.4.2023
Nitendra
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!