Citation : 2023 Latest Caselaw 18317 ALL
Judgement Date : 20 July, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:145345-DB Court No. - 45 Case :- CRIMINAL MISC. WRIT PETITION No. - 11231 of 2023 Petitioner :- Smt. Phoolbano And 7 Others Respondent :- State Of U.P. And 2 Others Counsel for Petitioner :- Rajesh Kumar Gautam,Anup Kumar Singh Counsel for Respondent :- G.A. Hon'ble Vivek Kumar Birla,J.
Hon'ble Rajendra Kumar-IV,J.
1. Heard Sri Rajesh Kumar Gautam, learned counsel for the petitioners and Sri Rajesh Kumar Madheshiya, learned A.G.A. for the State and perused the record.
2. This writ petition has been filed praying to quash the first information report dated 16.06.2023, registered in Case Crime No.362 of 2023, under Sections 147, 363, 323, 504, 506 IPC, P.S. Izzatnagar, District Barailly and not arrest the petitioners pursuant to the said FIR.
3. The contention of the learned counsel for the petitioners is that as per AADHAR card, the date of birth of the petitioner no. 1 is 05.07.2005 and petitioner no. 2 is 24.03.1999 and both are major and have married with each other out of their own free will and their marriage has been registered. It is further submitted that as per personal law, the petitioner no. 1 is entitled to marry, as such no offence is made out.
4. Per contra, learned AGA submits that the victim girl is a minor on the date of incident.
5. 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.
6. In view thereof, we direct that the petitioner no.1 - Phoolbano 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 01.05.2023 or within six weeks from today.
7. 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.
8. The arrest of the petitioners shall be subject to the 164 Cr.P.C. statement of the girl and her age.
9. 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.
10. With this observation, the writ petition stands disposed of.
Order Date :- 20.7.2023
Manoj
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!