Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Shivani And Another vs State Of U.P. And 4 Others
2023 Latest Caselaw 19590 ALL

Citation : 2023 Latest Caselaw 19590 ALL
Judgement Date : 28 July, 2023

Allahabad High Court
Smt. Shivani And Another vs State Of U.P. And 4 Others on 28 July, 2023
Bench: Vivek Kumar Birla, Rajendra Kumar-Iv




HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2023:AHC:153493-DB
 
Court No. - 45
 

 
Case :- CRIMINAL MISC. WRIT PETITION No. - 11284 of 2023
 

 
Petitioner :- Smt. Shivani And Another
 
Respondent :- State Of U.P. And 4 Others
 
Counsel for Petitioner :- Ramesh Chandra Pal
 
Counsel for Respondent :- G.A.
 

 
Hon'ble Vivek Kumar Birla,J.

Hon'ble Rajendra Kumar-IV,J.

1. Heard Sri Ramesh Chandra Pal, learned counsel for the petitioners and 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 06.07.2023, registered in Case Crime No.296 of 2023, under Sections 363 and 366 IPC, Police Station Kotwali Tirwa, District Kannauj and for a direction to the respondents not to take any action against 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 01.01.2003 and petitioner no. 2 is 01.07.1998 and both are major and have married with each other out of their own free will and their marriage has been registered on 04.07.2023 under the Uttar Pradesh Marriage Registration Rule, 2017, as such no offence under Section 363 and 366 I.P.C. is made out.

4. 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 366 and 363 I.P.C. is made out.

5. Per contra, learned AGA on instructions submits that the date of birth of the girl- petitioner no.1 is not authentic and as such she is a minor on the date of incident.

6. 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.

7. In view thereof, we direct that the petitioner no.1-Shivani 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 10.09.2023 or within six weeks from today.

8. 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.

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

10. 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.

11. With this observation, the writ petition stands disposed of.

Order Date :- 28.7.2023

Akram

 

 

 
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